Citation : 2023 Latest Caselaw 7373 MP
Judgement Date : 4 May, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT INDORE
CRA No. 5775 of 2023
(SADDAM Vs THE STATE OF MADHYA PRADESH AND OTHERS)
CRA/04172/2023
Dated : 04-05-2023
Ms. Akanksha Singh, learned counsel for the appellant.
Shri K.K. Tiwari, learned Government Advocate for the
respondents/State.
Heard on IA No.5996/2023, an application for exemption from filing the
certified copy of the impugned order.
Learned counsel for the appellant submitted that the true copy as provided by the Court to the appellant has been filed. The judgment is dated 06/03/203 and the present appeal has been filed on 25/04/2023, which appears to be within limitation.
On due consideration, IA No.5996/2023 stands allowed. The filing of certified copy of the impugned order is hereby dispensed with.
List alongwith connected matter for analogues hearing.
(S. A. DHARMADHIKARI) (PRAKASH CHANDRA GUPTA)
JUDGE JUDGE
Aiyer
Signature Not Verified
Signed by: JAGADISHAN
AIYER
Signing time: 5/4/2023
7:20:26 PM
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!