Allahabad High Court
Anil Kumar vs Smt. Rekha on 2 April, 2010
Court No. - 1 Case :- SECOND APPEAL DEFECTIVE No. - 380 of 2009 Petitioner :- Anil Kumar Respondent :- Smt. Rekha Petitioner Counsel :- Pradeep Kumar Hon'ble Rakesh Tiwari,J.
The office has reported that on 20.3.2010 duly stamped certified copy of
lower Appellate Court decree has been filed on 8.3.2010 and deficiency of
Court fee of Rs.27.50 paise has also been made good. It has further noted that
due to late filing of the aforesaid document being the requisite the appeal it is
beyond time by 102 days.
In the circumstnaces, Sri Pradeep Kumar, learned counsel for the appellant
prays for and is granted three weeks’ time for filing an application for
Condonation of Delay.
List the appeal thereafter.
Order Date :- 2.4.2010
CPP/-