2008 INSC 0107 SUPREME COURT OF INDIA State of Punjab & Ors. Vs. Rajindra Cold Storage & Ors. C.A.No.783-789 of 2003 (H.K. Sema,J.) 17.01.2008 ORDER 1. Inordinate delay of 2032 days in filing substitution application of Respondent No.12 has not been explained properly. Application for condonation of delay is rejected. Consequently, Civil Appeal qua respondent No.12 in C.A. No.786/2003 is dismissed. 1 SpotLaw