Allahabad High Court High Court

Ram Nath vs State Of U.P. & Ors. on 3 August, 2010

Allahabad High Court
Ram Nath vs State Of U.P. & Ors. on 3 August, 2010
Court No. - 21

Case :- WRIT - C No. - 45136 of 2010

Petitioner :- Ram Nath
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- K.N. Tripathi,S.K. Tiwari
Respondent Counsel :- C.S.C,Mahesh Narain Singh

Hon'ble V.K. Shukla,J.

Report of the Stamp Reporter reflects that present writ petition was
within time till 29.06.2010. It was got reported on 30.07.2010. In the
entire body of the writ petition there is no mention qua explanation in
respect of delay and latches which has occurred in filing writ petition.

At this juncture, Sri K.N. Mishra, Advocate requests that reasonable
time be accorded to file affidavit along with an application for
condoning delay in filing writ petition. For this purpose four weeks’ time
is alowed . List this petiotion after four weeks.

Order Date :- 3.8.2010
SRY