Allahabad High Court High Court

Daulat Singh vs State Of U.P. & Others on 2 April, 2010

Allahabad High Court
Daulat Singh vs State Of U.P. & Others on 2 April, 2010
Court No. - 44

Case :- SPECIAL APPEAL No. - 1281 of 2006

Petitioner :- Daulat Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Y.D. Sharma,Vijay Gautam
Respondent Counsel :- C.S.C.

Hon'ble Yatindra Singh,J.

Hon’ble Shyam Shankar Tiwari,J.

We have heard learned counsel for the appellant and learned Standing
Counsel.

This appeal was dismissed for default on 4.9.2009. The appellant has filed an
application to recall this order along with an application to condone the delay.

Cause shown is sufficient. The delay in filing the appeal is condoned. The
order dated 4.9.2009 is recalled. With the consent of the counsel for the
parties the appeal is decided finally.

The appellant has filed a writ petition against the revisional orders passed by
the respondents. This writ petition was dismissed by a Single Judge on
25.8.2006.

The present special appeal has been filed against the order of the Single Judge
passed in a writ petition against the revisional order. It is not maintainable. It
is accordingly dismissed on merit.

Order Date :- 2.4.2010
Ak/