Allahabad High Court High Court

Sanjeev Kumar Saxena vs State Of U.P. & Others on 6 July, 2010

Allahabad High Court
Sanjeev Kumar Saxena vs State Of U.P. & Others on 6 July, 2010
Court No. - 49

Case :- CRIMINAL REVISION No. - 4617 of 2009

Petitioner :- Sanjeev Kumar Saxena
Respondent :- State Of U.P. & Others
Petitioner Counsel :- R.P. Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the applicant.
For the reasons given in the accompanying affidavit, the delay in complying
with the order of this Court dated 24.11.2009 is, hereby, condoned. The
deposit made by the applicant shall be treated to be within time.
Accordingly, the application is disposed of.
Order Date :- 6.7.2010
Pk