Allahabad High Court High Court

William Pervez vs U.P. Power Corporation Ltd. Thru … on 10 May, 2010

Allahabad High Court
William Pervez vs U.P. Power Corporation Ltd. Thru … on 10 May, 2010
Court No. - 32

Case :- SPECIAL APPEAL DEFECTIVE No. - 457 of 2010

Petitioner :- William Pervez
Respondent :- U.P. Power Corporation Ltd. Thru C.M.D. And Others
Petitioner Counsel :- Ranjit Saxena
Respondent Counsel :- Sandeep Kumar Srivastava

Hon'ble R.K. Agrawal,J.

Hon’ble Abhinava Upadhya,J.

Civil Misc. Delay Condonation Application No.127087 of 2010.

Supplementary affidavit filed today be taken on record.

The short delay of eight days in filing the special appeal has sufficiently been
explained in the affidavit filed in support of application seeking for
condonation of delay. The delay is hereby condoned. The special appeal be
treated as having been filed within limitation. The application stands allowed.

As prayed put up as a fresh case on 17th May, 2010 in order to enable him to
file a supplementary affidavit enclosing herewith a copy of the 22nd August,
1974 referred to in the Office Memorandum issued from the office of Chief
Engineer(Hydro-Electricity), U.P. Power Corporation Ltd., Lucknow dated
28th January, 2010

Order Date :- 10.5.2010
mt