Chief Justice's Court Case :- SPECIAL APPEAL DEFECTIVE No. - 661 of 2004 Petitioner :- Lav Kumar Yadav Respondent :- Dy. Labour Commissioner & Another Petitioner Counsel :- S.N. Dubey Respondent Counsel :- C.S.C. Hon'ble Chandramauli Kumar Prasad,Chief Justice Hon'ble Pankaj Mithal,J.
List has been revised.
Nobody appears on behalf of the appellant to press the application
for condonation of delay in filing the appeal.
By the impugned order, the prayer of the petitioner for
appointment on compassionate ground to a class III post has been
rejected.
Mr. Pipersenia points out that a person seeking appointment on
compassionate ground has no right to claim a particular post.
Accordingly, the application for condonation of delay stands
rejected for want prosecution.
Consequently, the appeal being barred by limitation also stands
dismissed.
Order Date :- 6.1.2010
S.S.
(Pankaj Mithal, J.) (C.K. Prasad, C.J.)