Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of U.P. Through Collector ... vs M/S Ram Pal Singh Mukhtar Ahamad
2014 Latest Caselaw 8626 ALL

Citation : 2014 Latest Caselaw 8626 ALL
Judgement Date : 13 November, 2014

Allahabad High Court
State Of U.P. Through Collector ... vs M/S Ram Pal Singh Mukhtar Ahamad on 13 November, 2014
Bench: Sudhir Agarwal



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 34
 

 
Case :- SECOND APPEAL DEFECTIVE No. - 255 of 2009
 

 
Appellant :- State Of U.P. Through Collector And Others
 
Respondent :- M/S Ram Pal Singh Mukhtar Ahamad
 
Counsel for Appellant :- S.C.
 

 
Hon'ble Sudhir Agarwal,J.

1. This is an application seeking condonation of delay in filing appeal.

 2. Heard.

3. Cause shown is sufficient.

4. Delay in filing appeal is hereby condoned.

4. This application, accordingly, stands allowed.  

Order Date :- 13.11.2014

SKS

Case :- SECOND APPEAL DEFECTIVE No. - 255 of 2009

Appellant :- State Of U.P. Through Collector And Others

Respondent :- M/S Ram Pal Singh Mukhtar Ahamad

Counsel for Appellant :- S.C.

Hon'ble Sudhir Agarwal,J.

1. The delay in filing this appeal having been condoned vide order of date passed on Delay Condonation Application, let the appeal be registered with regular number and the old number shall also continue to be shown in bracket for finding out details of case, whenever required by parties with reference to either of the two number.

2. Learned standing counsel appeared for defendant-appellants. As requested by the standing counsel for the appellants, I proceed to hear the appeal under Order 41 Rule 11 CPC today itself.

3. This is defendant-appellants second appeal under section 100 CPC having lost from both the courts below inasmuch as defendants' Original Suit No. 375 of 2007 was dismissed by Trial Court vide judgment  dated 30.5.2008 and decree dated 10.7.2008 and the said judgment has been confirmed in appeal by lower Appellate Court dismissing defendants Civil Appeal No. 69 of 2008 vide judgment dated 4.3.2009 and  decree dated 17.2.2009.

4. Both the Courts below have recorded concurrent findings of facts which could not be shown perverse in any manner. It is not the case of the appellants that any relevant piece of evidence was ignored or any impermissible or irrelevant evidence was taken into account or there is any other perversity, legal or otherwise, in the judgments impugned in this second appeal. I, therefore, do not find that any substantial question of law has arisen in this Second Appeal warranting consideration by this Court.

5. Dismissed.

Order Date :- 13.11.2014

SKS

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter