Allahabad High Court
Smt. Madhuri And Others vs M/S. Union Toadwage Ltd. And … on 7 January, 2010
Court No. - 34 Case :- FIRST APPEAL FROM ORDER DEFECTIVE No. - 693 of 2004 Petitioner :- Smt. Madhuri And Others Respondent :- M/S. Union Toadwage Ltd. And Others Petitioner Counsel :- Atul Tej Kulshrestha Hon'ble Prakash Chandra Verma,J.
Hon’ble Ram Autar Singh,J.
The appeal is filed out of time with an application under Section 5 of the
Limitation Act.
Issue notice upon the respondents by registered post with acknowledgement
due to hear out the objection, if any, in connection with the application for
condonation of delay within a period of fortnight from this date returnable six
weeks hence.
Order Date :- 7.1.2010
RKS/