Allahabad High Court
Rajeev Sharma vs State Of U.P. & Others on 8 July, 2010
Court No. - 32 Case :- SPECIAL APPEAL DEFECTIVE No. - 436 of 2005 Petitioner :- Rajeev Sharma Respondent :- State Of U.P. & Others Petitioner Counsel :- Satyendra Kumar Singh Respondent Counsel :- C.S.C.,Prem Chandra Hon'ble R.K. Agrawal,J.
Hon’ble Abhinava Upadhya,J.
Heard learned counsel for the parties.
The delay in filing the special appeal has sufficiently been
explained in the affidavit filed in support of the application
seeking condonation of delay. The delay is condoned. The
application is, accordingly, allowed and the special appeal
be treated as having been filed within limitation. Office is
directed to give a regular number to the appeal.
List the appeal in the next cause list.
Order Date :- 8.7.2010
SKM