Allahabad High Court High Court

Harish Chandra @ Lavwa vs State Of U.P. on 14 July, 2010

Allahabad High Court
Harish Chandra @ Lavwa vs State Of U.P. on 14 July, 2010
Court No. - 28

Case :- CRIMINAL APPEAL DEFECTIVE No. - 1860 of 2010
Criminal Misc. Application No. 67224 of 2010
Petitioner :- Harish Chandra @ Lavwa
Respondent :- State Of U.P.
Petitioner Counsel :- Ashok Kumar Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Shri Kant Tripathi,J.

Heard the learned counsel for the appellant on the application for condonation
of delay in filing the appeal.

As per the office report, the delay in filing the appeal is of 23 days.

The learned counsel for the appellant Harish Chandra alias Lauvva submitted
that the appellant is in jail and there was none in his family to file his appeal.
It was also submitted that when the appellant received a copy of the order, he
managed to file the appeal.

The cause shown is sufficient. The application for condonation of delay is
allowed. Delay is condoned and the appeal is treated within time.

Let the appeal be registered on regular side.

Put up on 03.08.2010 for admission.

Order Date :- 14.7.2010
shailesh