IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1254 of 2010
UMESH PRASAD
Versus
STATE OF BIHAR
-----------
2 28.10.2010 Reg:- I.A. No. 2113 of 2010
Against the judgment and order dated
8.12.2008/10.12.2008 passed in Sessions Trial No.
290/1998/210/2005, the appellant has filed his appeal on
23.9.2010. There is delay of almost two years in filing
the appeal.
The reason as assigned for such delay is the
miserable financial condition of the appellant. The
money could be arranged for filing appeal after much
delay.
Considering this fact the delay is condoned.
I.A. stands allowed.
( Mridula Mishra, J.)
A.Kumar
(Dharnidhar Jha,J.)