2000 INSC 0494 SUPREME COURT OF INDIA Ragho Singh Vs. Mohan Singh C.A.No.4985 of 1997 (S.Saghir Ahmad and D.P.Wadhwa JJ.) 05.04.2000 ORDER The Text below is only a summarized version of the order pronounced X being one of co-sharers of plot executed sale deed in in favour of appellant. Respondent being co- sharer filed suit for pre-emption. Suit decreed in favour of respondent. Appeal before Additional Collector filed beyond time of 10 days without filing an application for condonation of delay. Appeal allowed by Additional Collector. Supreme Court held that there was no jurisdiction to allow appeal when application was filed beyond limitation period without co donation for delay.