Citation : 2017 Latest Caselaw 7380 ALL
Judgement Date : 28 November, 2017
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 31 Case :- SECOND APPEAL DEFECTIVE No. - 76 of 2015 Appellant :- Rajveer Singh And 4 Others Respondent :- Sri Chandan Singh Counsel for Appellant :- Ashok Kumar Tiwari Counsel for Respondent :- Vishal Khandelwal Hon'ble Bachchoo Lal,J.
Case called out. None is present for the appellants even in revised list to press the delay condonation application u/s 5 of Limitation Act.
The delay condonation application u/s 5 of Limitation Act is dismissed for want of prosecution.
Consequently, the second appeal is also dismissed as barred by time.
Order Date :- 28.11.2017
Gss
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!