Chief Justice's Court C.M. Delay Condonation Application No. 183101 of 2010 IN Case :- SPECIAL APPEAL DEFECTIVE No. - 630 of 2010 Petitioner :- State Of U.P. & Ors. Respondent :- Kamini Singh Petitioner Counsel :- S.C. Respondent Counsel :- Niraj Tiwari Hon'ble Ferdino Inacio Rebello,Chief Justice Hon'ble Amreshwar Pratap Sahi,J.
We have heard learned counsel for the appellants.
In our opinion, cause shown for condoning the delay in filing the appeal does
not constitute sufficient cause. Therefore, the delay condonation application is
rejected. Apart from that we have also examined the order under appeal. All
that the learned Single Judge has done is to direct the respondents to consider
the representation of the petitioner in view of law laid down by this Court.
Delay condonation application along with special appeal stands dismissed.
(A.P. Sahi,J) (F.I. Rebello,CJ) Order Date :- 8.7.2010 RK
Case :- SPECIAL APPEAL DEFECTIVE No. – 630 of 2010
Hon’ble Ferdino Inacio Rebello,Chief Justice
Hon’ble Amreshwar Pratap Sahi,J.
Dismissed.
For orders, see our order of date passed on memo of Delay Condonation
Application No. 183101 of 2010.
(A.P. Sahi,J) (F.I. Rebello,CJ) Order Date :- 8.7.2010 RK