Allahabad High Court
Smt. Hajara @ Najara @ Shashi vs State Of U.P. on 30 June, 2010
Court No. - 37 Case :- CRIMINAL APPEAL DEFECTIVE No. - 283 of 2010 Petitioner :- Smt. Hajara @ Najara @ Shashi Respondent :- State Of U.P. Petitioner Counsel :- C.P. Singh Respondent Counsel :- Govt. Advocate Hon'ble Ashok Bhushan,J.
Hon’ble Yogesh Chandra Gupta,J.
Re: Delay Condonation Application
This is an application seeking condonation of two days’ delay in filing the
appeal.
Sufficient ground has been made out in the facts of the present case for
condonation of short delay of two days. The application is allowed. The Delay
in filing the appeal is condoned.
Re: Appeal
Appeal is admitted.
Let the lower court record be summoned.
Learned A.G.A. may file objection within four weeks. List in the week
commencing 16.8.2010.
Order Date :- 30.6.2010
LA/-