Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Central Bank Of India Thro.Its ... vs Swami Saran Tripathi
2017 Latest Caselaw 2854 ALL

Citation : 2017 Latest Caselaw 2854 ALL
Judgement Date : 1 August, 2017

Allahabad High Court
Central Bank Of India Thro.Its ... vs Swami Saran Tripathi on 1 August, 2017
Bench: Sudhir Agarwal, Ravindra Nath Mishra-Ii



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 3
 

 
Case :- SPECIAL APPEAL DEFECTIVE No. - 899 of 2013
 
Appellant :- Central Bank Of India Thro.Its General Manager & Anr.
 
Respondent :- Swami Saran Tripathi
 
Counsel for Appellant :- Vijay Krishna
 
Counsel for Respondent :- Ran Vijay Singh
 

 
Hon'ble Sudhir Agarwal,J.

Hon'ble Ravindra Nath Mishra-II,J.

(C.M.Application No. 65955 of 2017)

1. This is an application for recall of order dated 05.07.2017, dismissing application for condonation of delay for non prosecution.

2. We have gone through affidavit filed in support of this application. The cause shown for absence of learned counsel for petitioners, when the case was called in revised list, is sufficient. The order dated 05.07.2017 is recalled and application for condonation of delay is restored to its original number. The application is, accordingly, allowed.

Order Date :- 1.8.2017

Pachhere/-

Case :- SPECIAL APPEAL DEFECTIVE No. - 899 of 2013

Appellant :- Central Bank Of India Thro.Its General Manager & Anr.

Respondent :- Swami Saran Tripathi

Counsel for Appellant :- Vijay Krishna

Counsel for Respondent :- Ran Vijay Singh

Hon'ble Sudhir Agarwal,J.

Hon'ble Ravindra Nath Mishra-II,J.

1. Sri N.K.Seth, learned Senior Advocate assisted by Sri Vijay Krishna, learned counsel for appellant and Sri Ran Vijay Singh, learned counsel for respondent are present.

2. Heard.

3. Admit.

4. List for hearing in its turn.

Order Date :- 1.8.2017

Pachhere/-

Case :- SPECIAL APPEAL DEFECTIVE No. - 899 of 2013

Appellant :- Central Bank Of India Thro.Its General Manager & Anr.

Respondent :- Swami Saran Tripathi

Counsel for Appellant :- Vijay Krishna

Counsel for Respondent :- Ran Vijay Singh

Hon'ble Sudhir Agarwal,J.

Hon'ble Ravindra Nath Mishra-II,J.

(C.M.Application No. 119115 of 2013)

1.Heard.

2. Delay in filing appeal is explained satisfactorily. it is hereby condoned. The application is accordingly allowed.

3. Let appeal be registered with regular number and old number shall also continued to be shown in bracket for finding out details of case, whenever required by parties with reference to either of the two numbers.

Order Date :- 1.8.2017

Pachhere/-

 

 

 
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