2000 INSC 0935 SUPREME COURT OF INDIA Union of India (UOI) Vs. S.S. Gurayya (K. T. Thomas and R. P. Sethi JJ.) 21.08.2000 ORDER The Text below is only a summarized version of the order pronounced The Supreme Court is inclined to condone the delay of 253 days involved in letters patent appeal filed by the appellant. The Supreme Court allowed the appeal and the petition to condone the delay would stand allowed.