Allahabad High Court
Anil Yadav vs M/S Goel India Company on 4 February, 2010
Court No. - 34 Case :- FIRST APPEAL FROM ORDER DEFECTIVE No. - 215 of 2006 Petitioner :- Anil Yadav Respondent :- M/S Goel India Company Petitioner Counsel :- Miss Sumati Rani Gupta Hon'ble Prakash Chandra Verma,J.
Hon’ble Ram Autar Singh,J.
This is an application for condonation of delay in filing the instant appeal. We
have perused the application and the affidavit filed thereof. The grounds and
reasons mentioned therein are satisfactory.
The application is allowed. The delay, if any, is condoned.
On Appeal
Admit.
Issue notice upon the respondents by registered post with acknowledgement
due within a period of fortnight from this date returnable six weeks hence.
Lower court record be summoned.
List thereafter.
Order Date :- 4.2.2010
RKS/