1999 INSC 0633 SUPREME COURT OF INDIA Radha Krishna Rai Vs. Allahabad Bank (K. Venkataswami and S. S. M. Quadri JJ.) 23.08.1999 ORDER The Text below is only a summarized version of the order pronounced The SC on the ground that the counsel of the appellant had misrepresented the fact that he had filed the appeal but in reality he had not done so condoned the delay of 1418 days in preferring the appeal before Davison Bench of High Court.