Chief Justice's Court Case :- SPECIAL APPEAL DEFECTIVE No. - 11 of 2010 Petitioner :- State Of U.P. Through Secretary, Education Dept. And Others Respondent :- Shailendra Kumar Singh Tomar And Another Petitioner Counsel :- Suresh Singh (Acsc) Respondent Counsel :- V.K. Singh,Yogish Kumar Saxena Hon'ble Chandramauli Kumar Prasad,Chief Justice Hon'ble Pankaj Mithal,J.
Order on Delay Condonation Application
This application has been filed for condoning the delay in filing
the appeal.
According to the Stamp Reporter, appeal is barred by limitation by
95 days.
Various reasons, which prevented the applicants from filing the
special appeal within time have been enumerated in the affidavit
filed in support of the delay condonation application, same
constitute sufficient cause for condoning the delay in filing the
appeal.
Application stands allowed.
Order on Memo of Special Appeal
Admit.
As respondents have already been represented by their respective
counsels, there is no necessity of issuing notices to them.
Order on Stay Application
Mr. Suresh Singh, Additional Chief Standing Counsel, appearing
on behalf of the appellants prays for interim relief.
We are not inclined to grant interim relief.
Prayer for interim relief stands rejected.
Order Date :- 11.1.2010
VMA
(Pankaj Mithal, J.) (C.K. Prasad, C.J.)