Allahabad High Court High Court

Avadhesh Kumar Pandey vs Union Of India Thru Secy. Defence & … on 20 July, 2010

Allahabad High Court
Avadhesh Kumar Pandey vs Union Of India Thru Secy. Defence & … on 20 July, 2010
Chief Justice's Court

C.M. Application No. 37972 of 2008

                 IN
Case :- SPECIAL APPEAL DEFECTIVE No. - 247 of 2008

Petitioner :- Avadhesh Kumar Pandey
Respondent :- Union Of India Thru Secy. Defence & 3 Ors.
Petitioner Counsel :- R.B.S. Rathaur
Respondent Counsel :- A.S.G.

Hon'ble Ferdino Inacio Rebello,Chief Justice
Hon'ble Devi Prasad Singh,J.

List revised.

None appeared.

The delay condonation application stands dismissed for non-prosecution.

Consequently, the appeal being barred by limitation also stands dismissed.

(Devi Prasad Singh,J) (F.I. Rebello,CJ)

Order Date :- 20.7.2010
RK

Case :- SPECIAL APPEAL DEFECTIVE No. – 247 of 2008

*******

Hon’ble Ferdino Inacio Rebello,Chief Justice
Hon’ble Devi Prasad Singh,J.

Dismissed.

For orders, see order of date passed on the memo of C.M. Application No.
37972 of 2008.

(Devi Prasad Singh,J) (F.I. Rebello,CJ)

Order Date :- 20.7.2010
RK