Chief Justice's Court Case :- SPECIAL APPEAL DEFECTIVE No. - 626 of 2010 Petitioner :- Smt. Rekha Chauhan Respondent :- State Of U.P. & Ors. Petitioner Counsel :- S.K. Mishra Respondent Counsel :- C.S.C. Hon'ble Ferdino Inacio Rebello,Chief Justice Hon'ble Amreshwar Pratap Sahi,J.
Heard learned counsel for the appellant.
The record conforms the finding of the learned Single Judge that though the
appellant was earlier given notice by way of advertisement on the website
and notice board of the concerned institute, yet she chose not to appear.
Learned counsel states that in other districts, individual notice was given.
We are testing the legality of the action insofar as the dispute in Mainpuri
district is concerned, where all were informed similarly.
In the light of that, we find no merit in the appeal. The appeal stands
dismissed accordingly.
(A.P. Sahi, J.) (F.I. Rebello, C.J.)
Date : 06.07.2010/AHA
C.M. Delay Condonation Application No. 180895 of 2010
Hon’ble Ferdino Inacio Rebello,Chief Justice
Hon’ble Amreshwar Pratap Sahi,J.
This application has been filed condoning the delay in filing the appeal.
For the reasons given in the affidavit filed in support of the application, the
delay in filing the appeal is condoned.
Application stands allowed.
(A.P. Sahi, J.) (F.I. Rebello, C.J.) Date : 06.07.2010/AHA