Allahabad High Court High Court

Radhey Lal vs State Of U.P. on 12 July, 2010

Allahabad High Court
Radhey Lal vs State Of U.P. on 12 July, 2010
Court No. - 25

Case :- CRIMINAL APPEAL DEFECTIVE No. - 1599 of 2010

Petitioner :- Radhey Lal
Respondent :- State Of U.P.
Petitioner Counsel :- Naresh Kumar Misra
Respondent Counsel :- Govt. Advocate

Hon'ble Abdul Mateen,J.

Hon’ble Yogendra Kumar Sangal,J.
(C. Misc. Application No. 59446 of 2010)
This is an application for condonation the delay in filing appeal moved
under Section 5 of Limitation Act.
The appeal is time barred by 1-month and 2-days.
Vide order dated 03.06.2010, four weeks’ time was granted to learned
Government Advocate to file objection to this application, but no
objection has been filed till date.
Reasons shown in the affidavit filed in support of this application, seem
to be germane.

Accordingly, delay in filing the appeal is hereby condoned.
Order Date:- 12.07.2010
Pradeep/-

Court No. – 25

Case :- CRIMINAL APPEAL DEFECTIVE No. – 1599 of 2010

Petitioner :- Radhey Lal
Respondent :- State Of U.P.

Petitioner Counsel :- Naresh Kumar Misra
Respondent Counsel :- Govt. Advocate

Hon’ble Abdul Mateen,J.

Hon’ble Yogendra Kumar Sangal,J.
Admit.

Learned Government Advocate may file objection, if any, within three
weeks.

Summon lower court record and list thereafter.
Order Date :- 12.7.2010
Pradeep/-