Allahabad High Court High Court

Triveni Prasad vs State Of U.P. & Ors. on 8 July, 2010

Allahabad High Court
Triveni Prasad vs State Of U.P. & Ors. on 8 July, 2010
Court No. - 25

Case :- CRIMINAL APPEAL DEFECTIVE No. - 1455 of 2010

Petitioner :- Triveni Prasad
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Anup Kumar Misra
Respondent Counsel :- Govt. Advocate

Hon'ble Abdul Mateen,J.

Hon’ble Yogendra Kumar Sangal,J.

Office report on order-sheet dated 02.07.2010 indicates that learned counsel
for the appellants has not taken steps on the application under Section 5,
Limitation Act for getting service upon the respondent nos. 2 & 3 within the
time stipulated, as such, notice could not be sent.

Learned counsel for the appellant is directed to take steps within a week. If
steps are taken, issue notice to respondent nos. 2 & 3. List after service.

Order Date :- 8.7.2010
Kaushal