Supreme Court of India
State Of Punjab & Ors vs M/S. Rajindra Cold Storage & Ors on 17 January, 2008
Bench: H.K. Sema
CASE NO.: Appeal (civil) 783-789 of 2003 PETITIONER: STATE OF PUNJAB & ORS RESPONDENT: M/S. RAJINDRA COLD STORAGE & ORS. DATE OF JUDGMENT: 17/01/2008 BENCH: H.K. SEMA JUDGMENT:
JUDGMENT
O R D E R
I.A. NO.8 & 9 OF 2004
IN
CIVIL APPEAL NO. 783-789 OF 2003
Inordinate delay of 2032 days in filing substitution application of Respondent No.12
has not been explained properly. Application for condonation of delay is rejected.
Consequently, Civil Appeal qua respondent No.12 in C.A. No.786/2003 is dismissed.