Allahabad High Court High Court

Ram Singh vs The U.P. Co-Operative Federation … on 27 July, 2010

Allahabad High Court
Ram Singh vs The U.P. Co-Operative Federation … on 27 July, 2010
Court No. - 32

Order on Civil Misc. Delay Condonation Application

In re:-
Case :- SPECIAL APPEAL DEFECTIVE No. - 25 of 2008
Petitioner :- Ram Singh
Respondent :- The U.P. Co-Operative Federation Ltd. Thru' M.D. & Others
Petitioner Counsel :- H.P.Pandey
Respondent Counsel :- V.C. Tripathi,V.C. Tripathi

Hon'ble R.K. Agrawal,J.

Hon’ble Abhinava Upadhya,J.

Heard learned counsel for the parties.
The delay in filing the present appeal has sufficiently been explained in the
affidavit filed in support of the application seeking condonation of delay. The
application is allowed and the delay is condoned. The appeal be now treated
as having been filed within limitation. Office is to give regular number.
Order Date :- 27.7.2010
RK/-

Court No. – 32

Case :- SPECIAL APPEAL DEFECTIVE No. – 25 of 2008
Petitioner :- Ram Singh
Respondent :- The U.P. Co-Operative Federation Ltd. Thru’ M.D. & Others
Petitioner Counsel :- H.P.Pandey
Respondent Counsel :- V.C. Tripathi,V.C. Tripathi

Hon’ble R.K. Agrawal,J.

Hon’ble Abhinava Upadhya,J.

Admit.

List for hearing in due course.

Order Date :- 27.7.2010
RK/-