Allahabad High Court High Court

State Of U.P.Through Prin. Secy. … vs Ramesh Tiwari on 10 May, 2010

Allahabad High Court
State Of U.P.Through Prin. Secy. … vs Ramesh Tiwari on 10 May, 2010
Court No. - 1

Case :- SPECIAL APPEAL DEFECTIVE No. - 336 of 2010

Petitioner :- State Of U.P.Through Prin. Secy. Deptt.Basic 4505 (M/S)07
Respondent :- Ramesh Tiwari
Petitioner Counsel :- C.S.C
Respondent Counsel :- Shiv P.Shukla

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

Sri S.K. Kalia, learned Senior Advocate, has pointed out that the parties have
not been correctly arrayed.

Smt. Sangeeta Chandra, learned counsel for the appellants says that this
mistake would be corrected by moving an appropriate application.
Let objection to the application for condonation of delay be filed by the
respondent within two weeks, as prayed.
List immediately thereafter, as fresh.
Order Date :- 10.5.2010
Sachin