Allahabad High Court High Court

Shahabuddin @ Gayasuddin vs State Of U.P. on 1 July, 2010

Allahabad High Court
Shahabuddin @ Gayasuddin vs State Of U.P. on 1 July, 2010
Court No. - 49

Case :- CRIMINAL APPEAL DEFECTIVE No. - 147 of 2009

Petitioner :- Shahabuddin @ Gayasuddin
Respondent :- State Of U.P.
Petitioner Counsel :- Pradeep Kumar
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

Counter affidavit filed today be kept on record.

Heard learned counsel for the parties.

This is an application for condonation of delay in filing the appeal.

I have examined the reasons given in the accompanying affidavit explaining
the delay in filing this appeal and I find that the delay in filing the appeal has
been satisfactory explained by the appellant.

The delay condonation application is allowed.

The delay in filing the appeal is condoned.

Office is directed to allot regular number to this appeal.

List this case in the next cause list.

Order Date :- 1.7.2010
YK