Allahabad High Court High Court

State Of U.P. Thru’ Home Secy And … vs Inder Bahadur Singh on 5 August, 2010

Allahabad High Court
State Of U.P. Thru’ Home Secy And … vs Inder Bahadur Singh on 5 August, 2010
Court No. - 32

Case :- SPECIAL APPEAL DEFECTIVE No. - 718 of 2008

Petitioner :- State Of U.P. Thru' Home Secy And Others
Respondent :- Inder Bahadur Singh
Petitioner Counsel :- Y.S. Bohra,S.C.
Respondent Counsel :- S.S. Yadav

Hon'ble R.K. Agrawal,J.

Hon’ble Abhinava Upadhya,J.

Civil Misc. Delay Condonation Application No.227598 of 2008.

Heard learned counsel for the parties.

The delay in filing the special appeal has sufficiently been explained in the
affidavit filed in support of the application seeking condonation of delay. The
application is allowed. The delay is hereby condoned and the appeal be
treated as having been filed within the limitation. Office is directed to give a
regular number.

Order Date :- 5.8.2010
mt