Allahabad High Court High Court

Jagat Singh vs State Of U.P. on 2 April, 2010

Allahabad High Court
Jagat Singh vs State Of U.P. on 2 April, 2010
Court No. - 46

Case :- CRIMINAL APPEAL DEFECTIVE No. - 33 of 2010

Petitioner :- Jagat Singh
Respondent :- State Of U.P.
Petitioner Counsel :- K.D. Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon’ble Shyam Shankar Tiwari,J.

An affidavit and application u/s 5 of Limitation Act was filed. Counter
affidavit has been filed by learned AGA. Learned counsel for the appellant
submitted that the appellant was under the impression that his appeal could
have been filed along with the appeal of co-accused but it has not been filed.
Cause shown is sufficient. Delay is condoned. Office is directed to allot a
regular number to this appeal.

List in the next cause list.

Order Date :- 2.4.2010
Hsc/