Allahabad High Court High Court

Managing Director U.P.State … vs Ashok Kumar Pandey & Another on 29 July, 2010

Allahabad High Court
Managing Director U.P.State … vs Ashok Kumar Pandey & Another on 29 July, 2010
Chief Justice's Court

Civil Misc. Recall Application No. 285123 of 2009

                   IN
Case :- SPECIAL APPEAL No. - 1141 of 1999
Petitioner :- Managing Director U.P.State Handloom Corp.Ltd.
Respondent :- Ashok Kumar Pandey & Another
Petitioner Counsel :- V.K.Birla,Ashok Khare
Respondent Counsel :- L.K.Dwivedi

Hon'ble Ferdino Inacio Rebello,Chief Justice
Hon'ble Amreshwar Pratap Sahi,J.

The application seeks to recall the order dated 5.10.2009 by which the appeal
was dismissed for want of prosecution.

Both the parties agree that this application can be heard and disposed of by
this Bench as connected appeals are pending before this Bench.

In the light of that, the recall application stands allowed. The order dated
5.10.2009 is recalled.

(A.P. Sahi,J) (F.I. Rebello,CJ)

Order Date :- 29.7.2010
RK

Case :- SPECIAL APPEAL No. – 1141 of 1999

Hon’ble Ferdino Inacio Rebello,Chief Justice
Hon’ble Amreshwar Pratap Sahi,J.

Restored.

For orders see order of dated passed on the memo of recall
application no. 285123 of 2009.

(A.P. Sahi,J) (F.I. Rebello,CJ)

Order Date :- 29.7.2010
RK
Chief Justice’s Court

Civil Misc. (Substitution) Application No. 210158 of 2009

IN
Case :- SPECIAL APPEAL No. – 1141 of 1999

Petitioner :- Managing Director U.P.State Handloom Corp.Ltd.
Respondent :- Ashok Kumar Pandey & Another
Petitioner Counsel :- V.K.Birla,Ashok Khare
Respondent Counsel :- L.K.Dwivedi

Hon’ble Ferdino Inacio Rebello,Chief Justice
Hon’ble Amreshwar Pratap Sahi,J.

This is an application for bringing on record the legal heirs of the
deceased respondent no.1, who died on 10.2.2003.

Considering the cause shown in the affidavit filed in support of the
substitution application, the substitution application stands
allowed.

Smt. Malti Pandey is allowed to participate in the proceeding as
natural guardian on behalf of respondent nos. 6 to 8.

Applicant/appellant to amend the appeal within a period of seven
days from today.

Application stands disposed of accordingly.

(A.P. Sahi,J) (F.I. Rebello,CJ)

Order Date :- 29.7.2010
RK
Civil Misc. Delay Condonation Application No. 210160 of 2009

IN

Civil Misc. (Substitution) Application No. 210158 of 2009

IN
Case :- SPECIAL APPEAL No. – 1141 of 1999

Hon’ble Ferdino Inacio Rebello,Chief Justice
Hon’ble Amreshwar Pratap Sahi,J.

Cause shown in the affidavit filed in support of the delay
condonation application is sufficient to condone the delay in filing
the substitution application.

Accordingly, the delay in filing the substitution application is
condoned.

Application stands disposed of.

(A.P. Sahi,J) (F.I. Rebello,CJ)

Order Date :- 29.7.2010
RK