Citation : 2025 Latest Caselaw 9255 Ori
Judgement Date : 22 October, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
CRLA No.1009 of 2025
Mohan Sahu ..... Appellant
Represented By Adv. -
Mr. M.K. Chand
Mr. R.R. Mishra
-versus-
State Of Odisha and another ..... Respondents
Represented By Adv. -
Ms. S. Nayak, ASC
CORAM:
THE HON'BLE MR. JUSTICE ADITYA KUMAR
MOHAPATRA
ORDER
22.10.2025
Order No.
01. I.A. No.2342 of 2025
1. This matter is taken up through Hybrid Arrangement (Virtual /Physical Mode).
2. Heard learned counsel for the parties.
3. This I.A. has been filed by the Appellant-Petitioner seeking condonation of delay.
4. On perusal of the Stamp Report it appears that there is a delay of 33 days in preferring the appeal before this Court.
5. Learned counsel for the Petitioner-Appellant submitted that since the date of judgment, the Petitioner is in custody. He further contended that since the Petitioner-Appellant is in custody, he could not arrange funds to engage a counsel to prefer the appeal within the period of
limitation.
6. Learned counsel for the State objected to the condonation of delay.
7. Considering the submissions made by the learned counsels appearing for the parties, the delay of 33 days in filing the appeal is hereby condoned, subject to deposit of a sum of Rs.300/- (Rupees three hundred) in the Advocates' Welfare Fund of the Orissa High Court Bar Association within fifteen days hence and furnishing money receipt thereof as proof of deposit.
8. Accordingly, the I.A. stands allowed.
9. List this Appeal on 17.11.2025 for admission.
( A.K. Mohapatra) Judge
Sisir
Designation: Personal Assistant
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!