Allahabad High Court High Court

State Of U.P. Thru Prin. Secy. … vs Smt. Reeta Mishra ( S/S 2205/2006 ) on 21 January, 2010

Allahabad High Court
State Of U.P. Thru Prin. Secy. … vs Smt. Reeta Mishra ( S/S 2205/2006 ) on 21 January, 2010
          C.M. Application No. 52098 of 2008
                          IN
          Special Appeal (D) No. 382 of 2008
                           ****

Hon’ble C.K. Prasad,CJ
Hon’ble Y.K. Sangal,J

This application has been filed for condoning

the delay in filing the appeal.

According to Stamp Reporter, the appeal is

barred by limitation by 1 year 10 months and 5 days.

Various reasons, which prevented the appellants

from filing the appeal within time, have been

enumerated in the affidavit filed in support of the

application.

We are of the opinion that the same constitute

sufficient cause for condoning the delay in filing the

appeal.

Accordingly, the delay in filing the appeal is

condoned.

Application stands allowed.

(C.K. Prasad,CJ)

(Y.K. Sangal,J)
Date: 21.01.2010.

RK/
Special Appeal (D) No. 382 of 2008
The State of U.P. and others vs. Smt. Reeta Mishra
****

Hon’ble C.K. Prasad,CJ
Hon’ble Y.K. Sangal,J

Admit.

As the respondent is already represented, there

is no necessity of issuing notice to her.

As the decision in this appeal shall have bearing

on a large number of cases, we direct that this appeal

be finally heard and disposed of expeditiously.

Accordingly, we direct that it be listed for final

disposal on 8th of February, 2010.

(C.K. Prasad,CJ)

(Y.K. Sangal,J)
Date: 21.01.2010.

RK/