R.F.A. No. 2521 of 2006 [1]
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.M. No. 5153-CI of 2008
R.F.A. No. 2521 of 2006
Date of decision: September 22, 2008
State of Haryana and another
.. Appellants
v.
Devi Ram and others
.. Respondents
CORAM: HON’BLE MR. JUSTICE RAJESH BINDAL
Present: Mr. Rajiv Kawatra, Senior Deputy Advocate General,
Haryana for the applicants-appellants.
None for the respondents.
Rajesh Bindal J.
C.M. No. 5153-CI of 2008
This is an application for condonation of delay of 745 days in filing
the appeal.
The only reason given in the application for condonation of delay is
that due to shortage of staff, the papers for filing the appeal could not be typed.
This cannot be considered to be a good ground for condoning the delay.
Accordingly, the application is dismissed.
R.F.A. No. 2521 of 2006
Since the application for condonation of delay has been dismissed,
the appeal is also dismissed.
(Rajesh Bindal)
Judge
22.9.2008
mk