Supreme Court of India

State Of Punjab & Ors vs M/S. Rajindra Cold Storage & Ors on 17 January, 2008

Supreme Court of India
State Of Punjab & Ors vs M/S. Rajindra Cold Storage & Ors on 17 January, 2008
Bench: H.K. Sema
           CASE NO.:
Appeal (civil)  783-789 of 2003

PETITIONER:
STATE OF PUNJAB & ORS

RESPONDENT:
M/S. RAJINDRA COLD STORAGE & ORS.

DATE OF JUDGMENT: 17/01/2008

BENCH:
H.K. SEMA

JUDGMENT:

JUDGMENT

O R D E R

I.A. NO.8 & 9 OF 2004
IN
CIVIL APPEAL NO. 783-789 OF 2003

Inordinate delay of 2032 days in filing substitution application of Respondent No.12
has not been explained properly. Application for condonation of delay is rejected.
Consequently, Civil Appeal qua respondent No.12 in C.A. No.786/2003 is dismissed.