In the High Court of Punjab & Haryana at Chandigarh
R. F. A. No. 700 of 2008 (O&M)
Date of decision : 25.8.2008
Ganga Parshad ..... Appellant
vs
The State of Haryana and others .... Respondents
Coram: Hon’ble Mr. Justice Rajesh Bindal
Present: Mr. B. S. Saroha, Advocate, for the appellant.
Rajesh Bindal J.
There is delay of 325 days in re-filing and 1866 days in filing
the regular first appeal. The reason given is that the counsel who was
representing the applicant before the learned Additional District Judge,
Sonepat, did not inform the applicant about the decision thereof. The same
cannot be said to be a good reason for condonation of delay of 1866 days in
filing the appeal. Even the fact that other appeals arising out of same award
are admitted, is no ground for condonation such a huge delay.
Accordingly, the application for condonation of 1866 days in
filing the appeal is dismissed. Consequently, the main appeal is also
dismissed.
25.8.2008 ( Rajesh Bindal) vs. Judge