Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

For vs For
2022 Latest Caselaw 893 Tri

Citation : 2022 Latest Caselaw 893 Tri
Judgement Date : 28 September, 2022

Tripura High Court
For vs For on 28 September, 2022
                                   Page 1 of 1




                      HIGH COURT OF TRIPURA
                        _A_G_A_R_T_A_L_A_
                  I.A. No. 01 of 2022 in Crl. A(J) No. 28 of 2022
For Applicant(s)       :    Ms. V. Poddar, Advocate.
For Respondent(s)      :    Mr. Ratan Datta, P.P.

Mr. S. Debnath, Addl. P.P.

HON'BLE MR. JUSTICE T. AMARNATH GOUD HON'BLE MR. JUSTICE ARINDAM LODH _O_ R_ D_ E_ R_ 28.09.2022 Heard Ms. V. Poddar, learned counsel appearing for the appellant and Mr. Ratan Datta, learned Public Prosecutor assisted by Mr. S. Debnath, Addl. P.P. appearing for the State-respondent.

This application has been filed under Section-5 of the Limitation Act, for condoning the delay for a period of 20 days in preferring an appeal against the impugned judgment and order of conviction and sentence dated 30.06.2022.

For the reasons stated in the application and in view of the submissions made before this Court, the delay of 20 days is condoned. Accordingly, application for condoning the delay of 20 days is allowed.

The interlocutory application stands disposed of.

           JUDGE                                                    JUDGE




A. Ghosh
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter