Court No. - 1 Case :- FIRST APPEAL DEFECTIVE No. - 1020 of 2003 Petitioner :- State Of U.P.And Others Respondent :- Smt. Rajo Devi And Others Petitioner Counsel :- S.C. Hon'ble Rakesh Tiwari,J.
Order on C.M. Delay Condonation Application No.195313 of 2003
Heard learned counsel for parties on the question of condonation of delay.
This second appeal is beyond time by 183 days. Learned Standing Counsel
appearing for the appellant has reiterated the same submissions as made by
him in Second Appeal No. 250 (defective) of 2010, State of U.P. through
Collector, Azamgarh Vs. Keshav Murari Rai, decided on 3.7.2010.
After hearing the submissions, in the considered opinion of this Court, no case
for condonation of the delay in filing the second appeal is made out.
Therefore, for the reasons assigned in the order dated 3.7.2010 passed in
Second Appeal No. 250 (defective) of 2010, State of U.P. through Collector,
Azamgarh Vs. Keshav Murari Rai, the application for condonation of delay is
rejected, as a consequence of which, the second appeal also stands dismissed.
Order Date :- 16.7.2010
RCT/-