Allahabad High Court High Court

State Of U.P. & Others vs Smt. Veena Khandelwal & Others on 4 January, 2010

Allahabad High Court
State Of U.P. & Others vs Smt. Veena Khandelwal & Others on 4 January, 2010
   Civil Misc. Delay Condonation Application No. 108799 of 2004
                                In re :
          Special Appeal (Defective) No. 524 of 2004


Hon'ble C.K. Prasad, C.J.
Hon'ble Pankaj Mithal, J.

This application has been filed for condoning the delay in
filing the appeal.

According to the Stamp Reporter, the appeal is barred by
limitation by 184 days.

Various reasons, which prevented the applicants from
filing the appeal within time, have been enumerated in the
affidavit filed in support of the application.

We are satisfied that the same constitute sufficient cause
for condoning the delay in filing the appeal.

Accordingly, delay in filing the appeal is condoned.

Application stands allowed.

Dt. 4.1.2010
S.S.

(Pankaj Mithal, J.) (C.K. Prasad, C.J.)
Case :- SPECIAL APPEAL DEFECTIVE No. – 524 of 2004

Petitioner :- State Of U.P. & Others
Respondent :- Smt. Veena Khandelwal & Others
Petitioner Counsel :- S.C.

Respondent Counsel :- Y.K. Saxena

Hon’ble Chandramauli Kumar Prasad,Chief Justice
Hon’ble Pankaj Mithal,J.

Respondents-appellants aggrieved by the order dated
28.10.2003 passed by learned Single Judge in Civil Misc. Writ
Petition No. 39770 of 2003 have preferred this appeal under
Rule 5 Chapter VIII of the Allahabad High Court Rules.

The learned Single Judge had allowed the writ
application in terms of the order dated 20.10.2003 passed by the
Lucknow Bench of this Court in Writ Petition No. 6319 (S/S) of
2003 (Chandra Kishore and others Vs. State of U.P. and others).

Mr. M.S. Pipersenia, appears on behalf of the appellants.
It is common ground that in the light of the order of this
Court Section 21-E has been inserted in U.P. Secondary Service
Selection Board Act, 1982.

In view of the aforesaid legislative insertion, we are of
the opinion that no useful purpose shall be served by keeping
this appeal pending.

It stands dismissed accordingly.
Dt. 4.1.2010.

S.S.

(Pankaj Mithal, J.) (C.K. Prasad, C.J.)