Allahabad High Court High Court

Smt. Saroj Kumari vs State Of U.P. Through Secretary, … on 25 January, 2010

Allahabad High Court
Smt. Saroj Kumari vs State Of U.P. Through Secretary, … on 25 January, 2010
Chief Justice's Court

Case :- SPECIAL APPEAL DEFECTIVE No. - 88 of 2010

Petitioner :- Smt. Saroj Kumari
Respondent :- State Of U.P. Through Secretary, Basic Education
And Others
Petitioner Counsel :- Radha Kant Ojha,S.R. Pandey
Respondent Counsel :- C.S.C.,Mahesh Narain Singh,P.D.
Tripathi,Vikas Mishra

Hon'ble Chandramauli Kumar Prasad,Chief Justice
Hon'ble Arun Tandon,J.

Order on Civil Misc. Delay Condonation Application No.17046
of 2010

This application has been filed for condoning the delay in filing
the appeal.

According to the Stamp Reporter, Appeal is barred by limitation
by 35 days.

Various reasons, which prevented the applicant from filing the
special appeal within time have been enumerated in the affidavit
filed in support of the delay condonation application.

We are of the opinion that the same constitute sufficient cause for
condoning the delay in filing the appeal.

Accordingly, the delay in filing the appeal is condoned.

Application stands allowed.

Order on Special Appeal

Admit.

As all the respondents are represented by their respective counsels,
there is no necessity of issuing notices to them.

Order on Stay Application No.17048 of 2010

Mr. Radha Kant Ojha, learned counsel, while pressing for interim
relief submits that appellant along with his application had
submitted domicile certificate, which is evident from the receipt
granted. He further submits that there is no dispute in regard to the
residence of the appellant in the village where the primary school
is situated.

During the pendency of the appeal, operation of the impugned
order shall remain stayed.

Order Date :- 25.1.2010
VMA

(C.K. Prasad, C.J.)

(Arun Tandon, J.)