Court No. - 18 Case :- CRIMINAL REVISION No. - 151 of 2009 Petitioner :- Little Mishra @ Gyanendra Kumar Respondent :- State Of U.P. Petitioner Counsel :- R.P. Mishra Respondent Counsel :- Govt. Advocate Hon'ble S.N.H. Zaidi,J.
Perused service report of notice sent to opposite party no.2 at the address of
village Pure Pathak of police station Kauria, District Gonda. Report shows
that the notice returned unserved with the remarks that it is not of P.O.
Sarriya. The address does not relate to P.O. Sarriya. The report appears
highly confusing.
Issue fresh notice to opposite party no.2 at the given address. Let necessary
steps be taken within three days.
Learned counsel for the revisionist prays for and is allowed time to file the
copy of the statements of the witnesses cited in the charge-sheet.
State may also file counter-affidavit, if any, by the next date of listing.
List on 23.07.2010.
Order Date :- 12.7.2010
ank