Allahabad High Court
Balli Rajbhar (Chauhan) vs State Of U.P. & Others on 5 August, 2010
Court No. - 21 Case :- WRIT - C No. - 46116 of 2010 Petitioner :- Balli Rajbhar (Chauhan) Respondent :- State Of U.P. & Others Petitioner Counsel :- Pramod Kumar Gupta Respondent Counsel :- C. S. C.,Mahesh Narain Singh Hon'ble V.K. Shukla,J.
There is office report which indicates that writ petition in question is
barred by limitation of 56 days. In the entire body of the writ petition
such delay and latches has not at all been explained.
At this stage, learned counsel for the petitioner submits that some
reasonable time be accorded to him to explain the delay and latches in
filing the writ petition.
Ten days time is accorded in this direction.
List this matter after ten days.
Order Date :- 5.8.2010
Dhruv