Allahabad High Court
Basant Kumar vs Union Of India & Others on 20 July, 2010
Court No. - 32 Case :- SPECIAL APPEAL DEFECTIVE No. - 1114 of 2009 Petitioner :- Basant Kumar Respondent :- Union Of India & Others Petitioner Counsel :- I.P. Yadav Respondent Counsel :- C.S.C.,A.N.Shukla,Asgi 2328/2009,R.B.Singhal Hon'ble R.K. Agrawal,J.
Hon’ble S.C. Agarwal,J.
The short delay of sixteen days has sufficiently been explained in the affidavit
filed in support of the application for condoning the delay in filing the special
appeal. The delay is condoned and the application is allowed. The appeal be
treated as having been filed within limitation. Office is directed to give
regular number.
List for admission thereafter.
Order Date :- 20.7.2010
samz