Allahabad High Court High Court

Km. Shambhavi Dubey & Another vs Dr. Virendra Swarup & Another on 15 July, 2010

Allahabad High Court
Km. Shambhavi Dubey & Another vs Dr. Virendra Swarup & Another on 15 July, 2010
Chief Justice's Court
Case :- SPECIAL APPEAL DEFECTIVE No. - 645 of 2010
Petitioner :- Km. Shambhavi Dubey & Another
Respondent :- Dr. Virendra Swarup & Another
Petitioner Counsel :- Avnish Kumar Srivastava,Atul Kumar Tiwari
Respondent Counsel :- Gautam Baghel
Hon'ble Ferdino Inacio Rebello, Chief Justice
Hon'ble Amreshwar Pratap Sahi, J.

This special appeal is directed against an interim order dated
28.05.2010 passed by a learned Single Judge in Transfer
Application (Civil) No.226 of 2010.

Without going into the controversy, the parties are agreed that the
Civil Suit No.251 of 2010 pending before the Civil Judge (Senior
Division), Farrukhabad, be transferred to the Court of Civil Judge
(Senior Division) at Sahjahanpur. We direct accordingly.

Considering the consent of the parties, nothing further survives in
the application under Section 24 of C.P.C., which is also
accordingly, disposed of. A copy of this order be placed in the said
proceeding.

Appeal is disposed of, accordingly.

Order Date :- 15.7.2010
RKK/-

(A.P. Sahi, J) (F.I. Rebello, CJ)

C.M. Delay Condonation Application No.191675 of 2010

In: Special Appeal (D) No.645 of 2010

Hon’ble Ferdino Inacio Rebello, Chief Justice
Hon’ble Amreshwar Pratap Sahi, J.

This is an application under Section 5 of the Limitation Act for condoning the
delay in filing the appeal.

For the cause shown in the affidavit filed in support of the delay condonation
application, the delay in filing the appeal is condoned. Delay condonation
application is allowed.

Office to register the appeal.

Order Date:15.7.2010
RKK/-

                       (A.P. Sahi, J)                       (F.I. Rebello, CJ)