1981 INSC 0211 SUPREME COURT OF INDIA Rajendra Vs. State of Rajasthan (A. N. Sen and D. A. Desai JJ.) 30.03.1981 ORDER The Text below is only a summarized version of the order pronounced The appeal was filed against the dismissal of appeal by the High Court on the ground of delay of 49 day in filling the appeal. The apex Court allowing the appeal held that there was good reason for condonation of delay as the appellant was in jail and remanded the matter back to High Court for disposal on merits with liberty to move High Court for bail.