Allahabad High Court High Court

Anil Kumar & Another vs State Of U.P. & Others on 5 July, 2010

Allahabad High Court
Anil Kumar & Another vs State Of U.P. & Others on 5 July, 2010
Chief Justice's Court

Case :- SPECIAL APPEAL DEFECTIVE No. - 620 of 2010

Petitioner :- Anil Kumar & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- R.S. Satyarthi
Respondent Counsel :- C.S.C.

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

Counsel for the respondents to inform this Court as to whether pursuant to the
advertisement, posts have been filled in or the process is still going on.

Counsel for the appellants to inform as to whether any of the appellants had
applied for appointment pursuant to the said advertisement.

List after two weeks.

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

Order Date :- 5.7.2010
AHA

Order on C.M. Delay Condonation Application No. 178182 of 2010

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

This application has been filed for condoning the delay in filing the special
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.)

Order Date :- 5.7.2010
AHA