2008 INSC 0293 SUPREME COURT OF INDIA Abid Hussain Vs. Masjid-E-Hussaini C.A.No.995 of 2008 (H.K.Sema and Markandey Katju,JJ.) 04.02.2008 ORDER 1. Leave granted. 2. Heard the parties. 3. By impugned order, the High Court dismissed the application for restoration. This Court on 18/7/2007 issued notice limited to the question as to why the application for restoration shall not be allowed by setting aside the order of the High Court. The order of the High Court is set aside. The restoration application is allowed. The revision petition may be considered on merit expeditiously. Appeals are disposed of in the above terms. 1 SpotLaw