Allahabad High Court High Court

Ram Bahadur Pandey vs State Of U.P.Through Principal … on 21 January, 2010

Allahabad High Court
Ram Bahadur Pandey vs State Of U.P.Through Principal … on 21 January, 2010
Chief Justice's Court

Case :- SPECIAL APPEAL No. - 271 of 1999

Petitioner :- Ram Bahadur Pandey

Respondent :- State Of U.P.Through Principal Secy.

Petitioner Counsel :- B.Kumar

Hon'ble Chandramauli Kumar Prasad,Chief Justice
Hon'ble Yogendra Kumar Sangal,J.

Order on C.M. Application No. 10682 of 1999

In re

Special Appeal No.271 of 1999

List has been revised.

Nobody appears on behalf of the appellant. However, we have perused the application filed by
the appellant for condonation of delay. According to Stamp Reporter, the appeal is barred by
limitation of two years, ten months and fourteen days.

Various reasons which prevented the appellant from filing the appeal within time have been
enumerated in the affidavit filed in support of the application.

We are satisfied that the same constitute sufficient cause for condoning the delay in filing
the appeal.

Accordingly delay in filing the appeal is condoned.

Application stands allowed.

Order on Special Appeal

Writ petitioner- appellant aggrieved by the order dated 25th April, 1996 passed in writ petition
No. 1747 of 1995 has preferred this appeal under Rule 5 Chapter VIII of the High Court Rules,
1952.

By the aforesaid order, a large number of writ petitions were disposed of. Special Appeal No.
152 of 1996 was preferred against one of the orders passed in those writ petitions and the same
has been disposed of by order dated 4.12.1998.

Mr.Praful Yadav,brief holder appearing on behalf of the respondents states that the appeal be
disposed of in terms of the aforesaid order

Accordingly, we dispose of this appeal in terms of the order dated 4.12.1998 passed in Special
Appeal No. 152 of 1996.

Order Date :- 21.1.2010
R.P/

(C.K.Prasad, C.J.) (Y.K.Sangal,J)