Allahabad High Court High Court

Smt. Sarita Devi vs Union Of India on 2 February, 2010

Allahabad High Court
Smt. Sarita Devi vs Union Of India on 2 February, 2010
Court No. - 34

Case :- FIRST APPEAL FROM ORDER DEFECTIVE No. - 180 of 2010

Petitioner :- Smt. Sarita Devi
Respondent :- Union Of India
Petitioner Counsel :- Shambhavi Nandan

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 :- 2.2.2010
R