Allahabad High Court High Court

Harjindra Singh vs State Of U.P. on 8 July, 2010

Allahabad High Court
Harjindra Singh vs State Of U.P. on 8 July, 2010
Court No. - 43

Case :- CRIMINAL APPEAL DEFECTIVE No. - 130 of 2009

Petitioner :- Harjindra Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Ashutosh Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the appellant and learned A.G.A.

The delay in filing the appeal has been condoned today.

Admit. Issue notice.

Summon the lower court record within a period of six weeks from today.

List for disposal of bail on 6.9.2010.

Order Date :- 8.7.2010
Su

(Orders passed on Delay condonation Application No. 83259 of 2009)

Hon’ble Ravindra Singh,J.

Heard learned counsel for the appellant and learned A.G.A.

This appeal has been filed by the appellant beyond the period of limitation by
296 days.

In this case, the maximum sentence of 7 years has been awarded by the trial
court under section 489-B I.P.C. Considering the period of sentence and
grounds taken by the appellant for condoning the delay in filing the appeal,
appear to be proper, therefore, the delay in filing the appeal is condoned. The
appeal shall be treated as filed within the period of limitation. The Office shall
allot the regular number to the appeal.

Order Date :- 8.7.2010
Su