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/