Allahabad High Court
State Of U.P. & Others vs Anuradha Tomer on 4 January, 2010
Author: C.K. Prasad
Bench: C.K. Prasad, Pankaj Mithal
Civil Misc. Delay Condonation Application No. 108804 of 2004
In re :
Special Appeal (Defective) No. 525 of 2004
Hon'ble C.K. Prasad, C.J.
Hon'ble Pankaj Mithal, J.
This application has been filed for condoning the delay in filing the appeal.
According to the Stamp Reporter, the appeal is barred by limitation by 184 days.
Various reasons, which prevented the applicants from filing the appeal within time, have been enumerated in the affidavit filed in support of the application.
We are satisfied that the same constitute sufficient cause for condoning the delay in filing the appeal.
Accordingly, delay in filing the appeal is condoned.
Application stands allowed.
Dt. 4.1.2010 S.S. (Pankaj Mithal, J.) (C.K. Prasad, C.J.) Case :- SPECIAL APPEAL DEFECTIVE No. - 525 of 2004 Petitioner :- State Of U.P. & Others Respondent :- Anuradha Tomer Petitioner Counsel :- S.C. Respondent Counsel :- V.K. Singh Hon'ble Chandramauli Kumar Prasad,Chief Justice Hon'ble Pankaj Mithal,J.
Respondents-appellants aggrieved by the order dated 28.10.2003 passed by learned Single Judge in Civil Misc. Writ Petition No. 42726 of 2003 have preferred this appeal under Rule 5 Chapter VIII of the Allahabad High Court Rules.
The learned Single Judge had allowed the writ application in terms of the order dated 20.10.2003 passed by the Lucknow Bench of this Court in Writ Petition No. 6319 (S/S) of 2003 (Chandra Kishore and others Vs. State of U.P. and others).
Mr. M.S. Pipersenia, appears on behalf of the appellants. It is common ground that in the light of the order of this Court Section 21-E has been inserted in U.P. Secondary Service Selection Board Act, 1982.
In view of the aforesaid legislative insertion, we are of the opinion that no useful purpose shall be served by keeping this appeal pending.
It stands dismissed accordingly. Dt. 4.1.2010.
S.S. (Pankaj Mithal, J.) (C.K. Prasad, C.J.)