Allahabad High Court High Court

Deepak Mishra vs State Of U.P. & Another on 4 August, 2010

Allahabad High Court
Deepak Mishra vs State Of U.P. & Another on 4 August, 2010
Court No. - 50

Case :- CRIMINAL REVISION DEFECTIVE No. - 331 of 2010

Petitioner :- Deepak Mishra
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Dharm Prakash Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble S.C. Agarwal,J.

Ref:- Delay Condonation Application No. 214262 of 2010.

Issue notice to opp. party no. 2.

Counter affidavit may be filed within four weeks.

Rejoinder affidavit, if any, may be filed within a week thereafter.

List on 28th September, 2010 for consideration of delay condonation
application.

Order Date :- 4.8.2010
Gss