Allahabad High Court High Court

Raja Ram Awasthi vs Kanpur Development Authority & … on 22 January, 2010

Allahabad High Court
Raja Ram Awasthi vs Kanpur Development Authority & … on 22 January, 2010
Court No. - 6

Case :- WRIT - C No. - 53618 of 2007

Petitioner :- Raja Ram Awasthi
Respondent :- Kanpur Development Authority & Others
Petitioner Counsel :- Anil Srivastava
Respondent Counsel :- M.C. Tripathi

Hon'ble Arun Tandon,J.

Hon’ble Dilip Gupta,J.

Heard counsel for the parties.

This Review Application has been filed on 5th December, 2009
and was reported to be beyond time by 195 days. The explanation
furnished for the delay in approaching this Court is that the
petitioner could not manage the money as he is an unemployed
person and has no source of income. Although the reason does not
appeal to the Court inasmuch as Court Fees of Rs.5 was only
required to be filed but having regard to the fact that the petitioner
is a poor person, the Court thinks it proper to condone the delay.

However, we find no good ground to review the order passed by
the Division Bench on 31.10.2007.

The Review Application is, accordingly, rejected.

Order Date :- 22.1.2010
GS