Court No. - 55 Case :- CRIMINAL APPEAL DEFECTIVE No. - 13 of 2010 Petitioner :- Samoon Ahmad Respondent :- State Of U.P. Petitioner Counsel :- Lav Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Vineet Saran,J.
Hon’ble Ashok Kumar Roopanwal,J.
Re: Crl. Misc. Delay Condonation Application No. 13425 of 2010
Heard learned counsel for the applicant as well as learned A.G.A. for the
State-respondents and perused the affidavit filed in support of this application.
The learned A.G.A. does not oppose the prayer made in this applicantion.
Cause shown for the delay in filing the appeal is sufficient.
This application is allowed and the delay in filing the appeal is condoned.
The appeal be given a regular number
Order Date :- 21.1.2010
abHiShEk
Court No. – 55
Case :- CRIMINAL APPEAL DEFECTIVE No. – 13 of 2010
Petitioner :- Samoon Ahmad
Respondent :- State Of U.P.
Petitioner Counsel :- Lav Srivastava
Respondent Counsel :- Govt. Advocate
Hon’ble Vineet Saran,J.
Hon’ble Ashok Kumar Roopanwal,J.
Connect with Criminal Appeals No. 5193 and 5194 of 2009
Admit.
Issue notice.
Call for the lower court records.
In the meanwhile, learned A.G.A. may file objections within six weeks in
view of the 1st Proviso to Section 389 (1) Cr.P.C.
List the appeal on 16.2.2010.
Order Date :- 21.1.2010
abHiShEk