Supreme Court - Daily Orders
Union Of India vs Hanuman Prasad on 1 July, 2015
Bench: Madan B. Lokur, S.A. Bobde
ITEM NO.34 COURT NO.9 SECTION XI
S U P R E M E C O U R T O F I N D I A
RECORD OF PROCEEDINGS
Petition(s) for Special Leave to Appeal (C)......CC No(s).
8881/2015
(Arising out of impugned final judgment and order dated 04/09/2014
in WP No. 46117/2014 passed by the High Court of Judicature at
Allahabad)
UNION OF INDIA AND ORS. Petitioner(s)
VERSUS
HANUMAN PRASAD Respondent(s)
(With appln. (s) for c/delay in filing SLP and office report)
Date : 01/07/2015 This petition was called on for hearing today.
CORAM : HON'BLE MR. JUSTICE MADAN B. LOKUR
HON'BLE MR. JUSTICE S.A. BOBDE
For Petitioner(s) Mr. N.K. Karhail, Adv.
Mr. Shreekant N. Terdal,Adv.
For Respondent(s)
UPON hearing the counsel the Court made the following
O R D E R
Delay condoned.
The special leave petition is dismissed.
(MEENAKSHI KOHLI) (JASWINDER KAUR) COURT MASTER COURT MASTER Signature Not Verified Digitally signed by Meenakshi Kohli Date: 2015.07.01 11:51:17 IST Reason: