Allahabad High Court High Court

Kallu vs State Of U.P. on 2 July, 2010

Allahabad High Court
Kallu vs State Of U.P. on 2 July, 2010
Court No. - 10

Case :- CRIMINAL APPEAL DEFECTIVE No. - 1679 of 2010

Petitioner :- Kallu
Respondent :- State Of U.P.
Petitioner Counsel :- Ashish Tripathi
Respondent Counsel :- Govt. Advocate

Hon'ble Yogendra Kumar Sangal,J.

Mentioned case taken up.

C.M. Application No. 60615 of 2010

This is an application to condone the delay in filing the appeal on behalf of
the accused-appellant. As per office report only 2 days delay in filing the
appeal.

Sufficient grounds shown in the affidavit, hence delay is filing the appeal is
hereby condoned.

Application shall dispose of accordingly.

Heard learned counsel for the appellant on the point of admission of the
appeal for hearing, learned AGA for the State and perused the record.

It was argued by the learned counsel for the appellant that finding of trial
court regarding conviction is illegal, invalid and improper.

Arguable case made out.

Admit. Summon the trial court record. Connect this appeal along with
Criminal Appeal No. 1476 of 2010 and list thereafter.

Order Date :- 2.7.2010
Rakesh