High Court Patna High Court - Orders

Umesh Prasad vs State Of Bihar on 28 October, 2010

Patna High Court – Orders
Umesh Prasad vs State Of Bihar on 28 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (DB) No.1254 of 2010
                                   UMESH PRASAD
                                         Versus
                                   STATE OF BIHAR
                                       -----------

2 28.10.2010 Reg:- I.A. No. 2113 of 2010

Against the judgment and order dated

8.12.2008/10.12.2008 passed in Sessions Trial No.

290/1998/210/2005, the appellant has filed his appeal on

23.9.2010. There is delay of almost two years in filing

the appeal.

The reason as assigned for such delay is the

miserable financial condition of the appellant. The

money could be arranged for filing appeal after much

delay.

Considering this fact the delay is condoned.

I.A. stands allowed.

( Mridula Mishra, J.)
A.Kumar

(Dharnidhar Jha,J.)