High Court Punjab-Haryana High Court

Present: Mr.Robin Dutt vs Unknown on 24 August, 2009

Punjab-Haryana High Court
Present: Mr.Robin Dutt vs Unknown on 24 August, 2009


C.M. No.3084-C of 2009 and
C.M.No.3085-C of 2009 in
RSA No. 1072 of 2009
* *

PRESENT: Mr.Robin Dutt, Advocate for the applicant-appellant

* * *
C.M.No. 3084-C of 2009

For the reasons mentioned in the application, the dealy of 183

days in refiling the appeal is condoned.

Application stands disposed of.

C.M.No. 3085-C of 2009

Heard.

For the reasons mentioned in the application and keeping in

view the guidelines laid down by the Hon’ble Supreme Court in Collector,

Land Acquisition, Anantnag and another vs. Mst. Katiji and others, AIR

1987 Supreme Court, 1353, delay of 30 days in filing the appeal is

condoned.

Application stands disposed of.

( Sabina )
Judge

August 24, 2009
arya