Allahabad High Court
Satish Baba vs State Of U.P. on 16 July, 2010
Court No. - 46 Case :- CRIMINAL APPEAL No. - 264 of 2010 Petitioner :- Satish Baba Respondent :- State Of U.P. Petitioner Counsel :- Ram Babu Sharma Respondent Counsel :- Govt. Advocate Hon'ble Amar Saran,J.
Hon’ble S.C. Agarwal,J.
In spite of time having been granted, no counter affidavit has been
filed by the State to the application and affidavit filed under
section 5 of the Limitation Act.
The ground for delayed filing of the appeal is poverty.
The cause shown is sufficient. The delay in filing the appeal is
condoned.
Office is directed to assign regular number to the appeal.
List on 10.8.2010 along with criminal appeal No. 1627 of 2010
preferred by Triveni.
In the meantime, learned AGA may file written objections.
Order Date :- 16.7.2010
Ishrat