Citation : 2025 Latest Caselaw 53 J&K/2
Judgement Date : 6 May, 2025
Sr. No. 12
Regular Cause List
IN THE HIGH COURT OF JAMMU & KASHMIR AND LADAKH
AT SRINAGAR
CrlM No. 724/2024 in
CrlA(AD) No. 6/2024
Union Territory Th. Police Station Rajpora ...Petitioner(s)/Appellant(s)
Through: Mr. Alla-ud-din Ganai, AAG with Ms Shaila Shameem, Adv.
Vs.
Sadam Kalas & Ors. ...Respondent(s)
Through: None
CORAM:
HON'BLE MR. JUSTICE SANJEEV KUMAR, JUDGE
HON'BLE MR. JUSTICE SANJAY PARIHAR, JUDGE
ORDER
06.05.2025
Leave to file appeal is preferred by the UT of JK against the judgment of acquittal dated 11th November 2023 is delayed by 133 days, and therefore the application for condonation of delay.
Despite service, respondents have chosen not to appear and to oppose the application.
The application for the reasons stated therein is allowed and the delay in 133 days in filing leave to appeal is condoned.
We have gone through the impugned judgment of the acquittal which is sought to be challenged in the appeal and are of the view that a case for leave to appeal is made out.
The application is accordingly allowed. Leave to file appeal is granted.
Admit.
Notice to the respondents' returnable within four weeks. Requisite steps for service upon respondents be taken within two weeks.
List on 7th August 2024.
(SANJAY PARIHAR) (SANJEEV KUMAR) JUDGE JUDGE SRINAGAR:
06.05.2025
Altaf
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!