Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Orissa High Court

CRLA/217/2017 on 19 October, 2020

Author: S. K. Mishra

Bench: S. K. Mishra

                                          CRLA No.217 of 2017




       02.    19.10.2020             I.A. No.372 of 2020
                                     This matter is taken up through Video conferencing.
                                     Filing of certified copy of the judgment dated 02.02.2017
                           passed by the learned Sessions Judge, Kalahandi, Bhawanipatna
                           is dispensed with as it is stated that it has been filed in CRLA
                           No.218 of 2017. This appeal shall be heard with CRLA No.218 of
                           2017 as both arise out of the same impugned judgment.
                                     The I.A. is disposed of.


                                                                       ............................
                                                                       S. K. Mishra, J.

................................ Savitri Ratho, J.

03. 19.10.2020 Misc. Case No.569 of 2017 Heard learned counsel for the appellant and the learned Additional Government Advocate.

This is an application filed under Section 5 of the Limitation Act, 1963 for condonation of delay of 25 days in filing the CRLA.

It is borne out from the records that the appellant is in custody and, therefore, he could not prefer the appeal in time.

In that view of the matter, the application for condonation of delay is allowed. Delay of 25 days in filing the CRLA is condoned.

The Misc. Case is disposed of.

TUDU ............................ S. K. Mishra, J.

................................ Savitri Ratho, J.

2

04. 19.10.2020 CRLA No.217 of 2017 This matter is taken up through Video conferencing. Heard. Admit.

Call for the L.C.R. Sessions Judge, Kalahandi, Bhawanipatna is also directed to send soft copy of the L.C.R. ............................ S. K. Mishra, J.

................................... Savitri Ratho, J.

05. 19.10.2020 Misc. Case No.571 of 2017 List this I.A. for bail filed under Section 389 of the Cr.P.C. after receipt of the L.C.R. ............................. S. K. Mishra, J.

................................... Savitri Ratho, J.

06. 19.10.2020 Misc. Case No.570 of 2017 Heard.

Realization of the fine amount shall remain stayed till disposal of the appeal.

The Misc. Case is disposed of.

3

As restrictions due to COVID-19 are continuing, learned counsel for the parties may utilize the soft copy of this order available in the High Court's website or print out thereof at par with certified copies in the manner prescribed, vide Court's Notice No.4587, dated 25.03.2020.

............................. S. K. Mishra, J.

................................... Savitri Ratho, J.