Court No. - 32 Case :- SPECIAL APPEAL DEFECTIVE No. - 643 of 2010 Petitioner :- Ram Nath Singh & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- V.P. Singh Kashyap Respondent Counsel :- C.S.C. Hon'ble R.K. Agrawal,J.
Hon’ble Abhinava Upadhya,J.
Civil Misc. Delay Condonation Application No. 190493 of 2010
Heard counsel for the parties.
The short delay of 10 days in filing the present appeal has sufficiently been explained
in the affidavit filed in support of the application seeking condonation of delay. The
delay is condoned and the application is allowed.
Office to give a regular number.
Order Date :- 16.7.2010
AM/-
Hon’ble R.K. Agrawal,J.
Hon’ble Abhinava Upadhya,J.
Civil Misc. Delay Condonation Application No. 188844 of 2010
Heard counsel for the parties.
It has been pointed out that in Special Appeal No. 943 of 2010 involving similar
controversy, a Division Bench of this Court has been pleased to pass an interim
order dated 10.6.2010.
For the same reasons given in the said order dated 10.6.2010, the appellant has also
become entitled for interim relief.
Counsel for the respondents may file counter affidavit within four
weeks. Appellants will have three weeks thereafter for filing rejoinder
affidavit.
List after expiry of the aforesaid period.
Considering the facts and circumstances, until further orders of this
Court, effect and operation of order dated 28.05.2010 passed by
learned single Judge in Writ Petition No. 28487 of 2010 and connected
Writ Petition No. 30907 of 2010 as well as notification dated
13.04.2010 published in Official Gazette dated 17.04.2010 (Annexure
8 to the writ petition) and the consequential order dated 24.04.2010
(Annexure 10 to the writ petition), so far as it relates to the
disengagement of the appellants, shall remain stayed.
Order Date :- 16.7.2010
AM/-