Allahabad High Court High Court

Suresh Kumar Chaturvedi And … vs Life Insurance Corporation Of … on 25 June, 2010

Allahabad High Court
Suresh Kumar Chaturvedi And … vs Life Insurance Corporation Of … on 25 June, 2010
Court No. - 29

Case :- SPECIAL APPEAL DEFECTIVE No. - 600 of 2010

Petitioner :- Suresh Kumar Chaturvedi And Others
Respondent :- Life Insurance Corporation Of India And Others
Petitioner Counsel :- Bhoopendra Nath Singh,Devendra Pratap Singh
Respondent Counsel :- P. Padia

Hon'ble Arun Tandon,J.

Hon’ble Rajesh Chandra,J.

Heard counsel for the parties.

Learned counsel for the parties are granted liberty to file written submission.

Judgement is reserved.

Order Date :- 25.6.2010
Pr/-

Court No. – 29
On delay condonation application

in
Case :- SPECIAL APPEAL DEFECTIVE No. – 600 of 2010

Petitioner :- Suresh Kumar Chaturvedi And Others
Respondent :- Life Insurance Corporation Of India And Others
Petitioner Counsel :- Bhoopendra Nath Singh,Devendra Pratap Singh
Respondent Counsel :- P. Padia

Hon’ble Arun Tandon,J.

Hon’ble Rajesh Chandra,J.

Heard learned counsel for the appellant.

Cause shown for delay in filing the appeal has been satisfactorily explained.

Delay is condoned.

Application is allowed.

The appeal is treated to be within time.

Order Date :- 25.6.2010
Pr/-