Allahabad High Court High Court

Rampal Singh vs State Of U.P. & Another on 20 July, 2010

Allahabad High Court
Rampal Singh vs State Of U.P. & Another on 20 July, 2010
Court No. - 32

Case :- SPECIAL APPEAL DEFECTIVE No. - 411 of 2008

Petitioner :- Rampal Singh
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Vivek Varma,Y.K. Srivastava
Respondent Counsel :- C.S.C.

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

The short delay of thirteen days has sufficiently been explained in the
affidavit filed in support of the application for condoning the delay in filing
the special appeal. The delay is condoned and the application is allowed. The
appeal be treated as having been filed within limitation. Office is directed to
give a regular number.

List for admission thereafter.

Order Date :- 20.7.2010
samz