Allahabad High Court High Court

Jai Prakash vs State Of U.P. on 9 July, 2010

Allahabad High Court
Jai Prakash vs State Of U.P. on 9 July, 2010
Court No. - 43

Case :- CRIMINAL APPEAL DEFECTIVE No. - 363 of 2008

Petitioner :- Jai Prakash
Respondent :- State Of U.P.
Petitioner Counsel :- A.N. Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

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

This appeal has been filed beyond the time of limitation by 307 days.
Sufficient cause has been shown by the appellant to condone the delay in
filing the appeal, therefore, the delay in filing the appeal is condoned. The
filing of the appeal shall be deemed as filed within the time of limitation.

Office is directed to allot the regular number to the appeal.

Order Date :- 9.7.2010
RPD

Hon. Ravindra Singh, J.

Admit.

Issue notice.

Summon the lower court record within the period of two months from today.
After receiving the record bail shall be considered.

List on 27.9.2010.

Dt: 9.7.2010
RPD/