C.M. Application No. 52098 of 2008
IN
Special Appeal (D) No. 382 of 2008
****
Hon’ble C.K. Prasad,CJ
Hon’ble Y.K. Sangal,J
This application has been filed for condoning
the delay in filing the appeal.
According to Stamp Reporter, the appeal is
barred by limitation by 1 year 10 months and 5 days.
Various reasons, which prevented the appellants
from filing the appeal within time, have been
enumerated in the affidavit filed in support of the
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.
(C.K. Prasad,CJ)
(Y.K. Sangal,J)
Date: 21.01.2010.
RK/
Special Appeal (D) No. 382 of 2008
The State of U.P. and others vs. Smt. Reeta Mishra
****
Hon’ble C.K. Prasad,CJ
Hon’ble Y.K. Sangal,J
Admit.
As the respondent is already represented, there
is no necessity of issuing notice to her.
As the decision in this appeal shall have bearing
on a large number of cases, we direct that this appeal
be finally heard and disposed of expeditiously.
Accordingly, we direct that it be listed for final
disposal on 8th of February, 2010.
(C.K. Prasad,CJ)
(Y.K. Sangal,J)
Date: 21.01.2010.
RK/