Court No. - 6 Case :- WRIT - C No. - 36758 of 2010 Petitioner :- Santosh Singh Respondent :- State Of U.P. And Others Petitioner Counsel :- P.S. Yadav Respondent Counsel :- C.S.C.,D.D. Chauhan Hon'ble Prakash Krishna,J.
The writ petition is reported to be beyond time by three years and two
hundred twenty three days.
By means of supplementary affidavit the petitioner has filed certified copy of
the impugned order which may be taken on record.
The condonation of delay has been sought on the ground that the petitioner
has given the papers for filing the writ petition to Sri D.P. Yadav, Advocate,
practising in Civil Court, Kanpur who engaged Sri P.S. Yadav, Advocate. But
Sri P.S. Yadav, Advocate, has not filed the writ petition on behalf of the
present petitioner within time.The allegations are wholly vague. The
petitioner has not inquired about the fate of the writ petition and the stay
order for a period of more than three years, is indicative of the fact that what
the petitioner says is incorrect. The case for condonation of delay as set out in
the writ petition does not inspire any confidence.
The explanation given by the petitioner is wholly inadequate. No good ground
for condonation of laches has been made out. The writ petition is dismissed
on the ground of laches.
(Prakash Krishna, J.)
Order Date :- 1.7.2010
LBY