Court No. - 2 Case :- SPECIAL APPEAL DEFECTIVE No. - 639 of 2010 Petitioner :- Smt. Pummy Shukla Respondent :- State Of U.P. & Ors. Petitioner Counsel :- Chandra Bhan Gupta,S.K. Rao Respondent Counsel :- C.S.C. Hon'ble Ashok Bhushan,J.
Hon’ble Virendra Singh,J.
This is an application seeking condonation of delay of 24 days
delay in filing the appeal. The judgement of learned Single Judge
was given on 11.5.2010. The appellant’s case in this appeal is that
after obtaining the certified copy of the judgement/order dated
11.5.2010 the counsel for the appellant sent information to the
appellant advising her to contact him for filing the Special Appeal
just after summer vacation. On the instruction of the counsel the
appellant reached at Allahabad on 3rd of July, 2010 and two days’
time took for preparation of the Special Appeal. Thereafter the
special Appeal was filed on 8.7.2010. The grounds shown in the
affidavit are sufficient and delay in filing the appeal is allowed.
Admit.
Learned Standing Counsel appearing for respondent is allowed
four weeks’ time to file counter affidavit to the writ petition. The
petitioner was dismissed from service by order dated 4.3.2010
after giving show cause notice dated 19.7.2010. The petitioner was
working as Safai Karamchari. The allegation against her was that
she neither worked nor her signature was made in the attendance
register. No case is made out for grant of any interim relief, the
stay application is rejected.
Order Date :- 14.7.2010
G.S