Citation : 2026 Latest Caselaw 10 Ori
Judgement Date : 5 January, 2026
IN THE HIGH COURT OF ORISSA AT CUTTACK
CRLA No.1460 of 2025
Ganesh Kanhar ..... Appellant
Represented by Adv. -
Biswaranjan Maharatha
-versus-
1) State Of Odisha ..... Respondents
2) Informant Represented by Adv. -
Mr.U.R.Jena, A.G.A.
CORAM:
THE HON'BLE MR. JUSTICE ADITYA KUMAR
MOHAPATRA
ORDER
05.01.2026
Order No.
01. I.A. No.3512 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 49 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 49 days in filing the appeal is hereby condoned subject to payment of cost of Rs.300/- to the Advocates' Welfare Fund of Orissa High Court Bar Association.
8. Accordingly, the I.A. stands allowed.
9. List this Appeal next week under the heading of "for admission".
( A.K. Mohapatra) Judge
Rubi
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!