Allahabad High Court High Court

Smt. Rajeshwari Devi And Another vs M/S Sparsh Transport Carrier Pvt. … on 7 January, 2010

Allahabad High Court
Smt. Rajeshwari Devi And Another vs M/S Sparsh Transport Carrier Pvt. … on 7 January, 2010
Court No. - 34

Case :- FIRST APPEAL FROM ORDER DEFECTIVE No. - 10 of 2010

Petitioner :- Smt. Rajeshwari Devi And Another
Respondent :- M/S Sparsh Transport Carrier Pvt. Ltd. And Others
Petitioner Counsel :- Ashok Kumar Pandey

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/