Allahabad High Court
Smt. Sarita Devi vs Union Of India on 2 February, 2010
Court No. - 34 Case :- FIRST APPEAL FROM ORDER DEFECTIVE No. - 180 of 2010 Petitioner :- Smt. Sarita Devi Respondent :- Union Of India Petitioner Counsel :- Shambhavi Nandan Hon'ble Prakash Chandra Verma,J.
Hon’ble Ram Autar Singh,J.
The appeal is filed out of time with an application under Section 5 of the
Limitation Act.
Issue notice upon the respondents by registered post with acknowledgement
due to hear out the objection, if any, in connection with the application for
condonation of delay within a period of fortnight from this date returnable six
weeks hence.
Order Date :- 2.2.2010
R