Allahabad High Court High Court

Salaru vs State Of U.P. on 20 July, 2010

Allahabad High Court
Salaru vs State Of U.P. on 20 July, 2010
Court No. - 25

Case :- CRIMINAL APPEAL DEFECTIVE No. - 1594 of 2010

Petitioner :- Salaru
Respondent :- State Of U.P.
Petitioner Counsel :- Manoj Sahu
Respondent Counsel :- Govt. Advocate

Hon'ble Abdul Mateen,J.

Hon’ble Yogendra Kumar Sangal,J.

(C.M.Application No. 59266 of 2010)

This is an application for condonding the delay in filing the Appeal.

As per Stamp Reporter’s Report the appeal is beyond time of six days on the
date of filing i.e. 26.05.2010. Notices were issued and opportunity was
afforded to the learned Government Advocate, but no objection has been
filed.

The reasons shown in the affidavit filed in support of the application are
germane. Accordingly, the application is allowed and the delay in filing the
appeal is hereby condoned.

Order Date :- 20.7.2010
Kaushal

Hon’ble Abdul Mateen,J.

Hon’ble Yogendra Kumar Sangal,J.

Admit.

Summon the lower court record.

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

List thereafter.

Order Date :- 20.7.2010
Kaushal