Court No. - 44 Case :- SPECIAL APPEAL No. - 1281 of 2006 Petitioner :- Daulat Singh Respondent :- State Of U.P. & Others Petitioner Counsel :- Y.D. Sharma,Vijay Gautam Respondent Counsel :- C.S.C. Hon'ble Yatindra Singh,J.
Hon’ble Shyam Shankar Tiwari,J.
We have heard learned counsel for the appellant and learned Standing
Counsel.
This appeal was dismissed for default on 4.9.2009. The appellant has filed an
application to recall this order along with an application to condone the delay.
Cause shown is sufficient. The delay in filing the appeal is condoned. The
order dated 4.9.2009 is recalled. With the consent of the counsel for the
parties the appeal is decided finally.
The appellant has filed a writ petition against the revisional orders passed by
the respondents. This writ petition was dismissed by a Single Judge on
25.8.2006.
The present special appeal has been filed against the order of the Single Judge
passed in a writ petition against the revisional order. It is not maintainable. It
is accordingly dismissed on merit.
Order Date :- 2.4.2010
Ak/