C.M. Delay Condonation Application No.27274 of 2010
In:
Special Appeal No.[117] of 2010
State of U.P. & Others Vs. Arunesh Kumar & Others.
***
Hon’ble C.K. Prasad, CJ
Hon’ble Arun Tandon, J
This application has been filed for condoning the
delay in filing the appeal.
Various reasons, which prevented the appellants from
filing the appeal within time, have been enumerated in the
affidavit filed in support of the application for condonation
of delay.
We are satisfied that the cause shown is sufficient for
condoning the delay in filing the appeal.
Accordingly, the delay in filing the appeal is
condoned.
Application stands allowed.
Dt/-02.02.2010
RKK/-
(C.K. Prasad, CJ)
(Arun Tandon, J)
2
Special Appeal No.[117] of 2010
State of U.P. & Others Vs. Arunesh Kumar & Others.
***
Hon’ble C.K. Prasad, CJ
Hon’ble Arun Tandon, J
Admit.
Connect with Special Appeal No.75 (D) of 2010
and Special Appeal No.1856 of 2008.
Mr. M.C. Chaturvedi, learned Chief Standing
Counsel, appearing on behalf of the appellants, prays
for interim relief.
The order impugned in this appeal is dated
16.9.2008. At such distance of time, we are not inclined
to stay the operation of the impugned order.
Accordingly, prayer for interim relief stands
rejected.
As the matter pertains to transfer of Constables
from one branch to another, we deem it expedient that
these appeals be heard expeditiously.
List these appeals for final disposal on
22.02.2010.
Dt/-2.2.2010
RKK/- (C.K. Prasad, CJ)
(Arun Tandon, J)