Citation : 2021 Latest Caselaw 391 Chatt
Judgement Date : 17 June, 2021
HIGH COURT OF CHHATTISGARH, BILASPUR
Order Sheet
CRA No. 130 of 2020
Sunil Gupta Versus State Of Chhattisgarh
with
CRA/45/2021,CRA/194/2020,CRA/275/2020,CRA/405/2021,
17.06.2021 Mr. Amit Sharma, Mr. Ashutosh Mishra, Mr. Sanjay Agrawal, Mr. Manoj
Paranjpe and Mr. P. Chetan Kumar, counsel for the respective appellant/s.
Mr. Lalit Jangde, Dy. GA for the State/respondent.
All theses appeals arise out of the common judgment. In Criminal
Appeal No. 45/2021 filed by Rajendra Kumar, there is an application for
condonation of delay in filling.
Taking into consideration the cause shown and the application for
delay in filing the appeal and keeping in view that the appellant has been
sentenced life imprisonment, we are inclined to condoned the delay.
Accordingly, delay is condoned.
Appeal of Rajendra Kumar is admitted.
State counsel is granted three weeks time to file reply/objection, if any.
List all the appeals for consideration of application for suspension of
sentence after four weeks.
Sd/- Sd/-
(Manindra Mohan Shrivastava) (Vimla Singh Kapoor)
Judge Judge
Pawan Prajapati
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!