Citation : 2022 Latest Caselaw 4654 AP
Judgement Date : 26 July, 2022
HIGH COURT OF ANDHRA PRADESH
MAIN CASE No: Crl.A.No.290 of 2022 PROCEEDING SHEET Sl. OFFICE DATE ORDER No NOTE
26.07.2022 AVSS,J & VS,J
Crl.A.No.290 of 2022
Admit.
________ AVSS,J
______ VS,J
I.A.No.1 of 2022
Heard.
Having regard to the reasons mentioned in the affidavit filed in support of the application and taking into consideration the submission of the learned counsel for the petitioner/appellant, delay of 1475 days in preferring the Criminal Appeal against the judgment dated 30.04.2018 passed in S.C.No.179 of 2015 on the file of the X Additional District and Sessions Judge, Visakhapatnam at Anakapalle stands condoned.
The present application is allowed.
________ AVSS,J
______ VS,J VSL
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!