Citation : 2025 Latest Caselaw 5470 Ori
Judgement Date : 27 March, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
CRLA No.208 of 2025
Landa @ Mithun Pradhan .... Appellant/
Petitioner
Mr. S.C. Rath, Advocate
-versus-
State of Odisha .... Respondent/
Opp. Party
Ms. Suvalaxmi Devi,
Addl. Standing Counsel
CORAM:
THE HON'BLE MR. JUSTICE S.K. SAHOO
THE HON'BLE MR. JUSTICE SANJAY KUMAR MISHRA
ORDER
Order No. 27.03.2025
I.A. No.444 of 2025
01. This matter is taken up through Hybrid arrangement (video conferencing/physical mode).
Heard Mr. S.C. Rath, learned counsel for the appellant- petitioner and Ms. Suvalaxmi Devi, learned Additional Standing Counsel for the State.
This is an application for condonation of delay in preferring the appeal against the impugned judgment and order of conviction.
The Stamp Reporter has pointed out that there is a delay of forty six days in filing this CRLA.
After going through the averments taken in the interim application and on hearing the learned counsel for both the
parties, since it is a case where the petitioner has been sentenced to life imprisonment, we are inclined to condone the delay in filing the CRLA.
Accordingly, the delay is condoned. I.A. is disposed of.
( S.K. Sahoo) Judge
( S.K. Mishra) Judge
02. Heard.
Admit.
Call for the trial Court records. This matter be listed along with CRLA No.207 of 2025.
( S.K. Sahoo) Judge
( S.K. Mishra) Judge PKP/KB
Designation: Junior Stenographer Reason: Authentication Location: High Court of Orissa, Cuttack. Date: 28-Mar-2025 15:23:30
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!