Allahabad High Court High Court

Amar Singh & Others vs State Of U.P. & Others on 6 August, 2010

Allahabad High Court
Amar Singh & Others vs State Of U.P. & Others on 6 August, 2010
Court No. - 32

Case :- SPECIAL APPEAL DEFECTIVE No. - 108 of 2005

Petitioner :- Amar Singh & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- K.S. Rathour,Madan Singh
Respondent Counsel :- C.S.C.

Hon'ble R.K. Agrawal,J.

Hon’ble Abhinava Upadhya,J.

Heard learned counsel for the parties.
The delay in filing the special appeal has sufficiently been
explained in the affidavit filed in support of the application
seeking condonation of delay. The delay is condoned. The
application is, accordingly, allowed. The special appeal be
treated as having been filed within limitation. Office is
directed to give a regular number to the appeal and the
appeal be listed in the next cause list.
Order Date :- 6.8.2010
SKM