Allahabad High Court High Court

Mohd. Ikram Khan vs State Of U.P. & Another on 4 August, 2010

Allahabad High Court
Mohd. Ikram Khan vs State Of U.P. & Another on 4 August, 2010
Court No. - 53

Case :- CRIMINAL REVISION DEFECTIVE No. - 25 of 2008

Petitioner :- Mohd. Ikram Khan
Respondent :- State Of U.P. & Another
Petitioner Counsel :- P.K. Kashyap
Respondent Counsel :- Govt. Advocate

Hon'ble Shri Kant Tripathi,J.

The opposite party no.2 has already appeared in the connected petition no.
12566 of 2007, therefore, it is not necessary to issue any notice to the opposite
party no.2.

Counter affidavit, if any, may be filed within a week.

List on 16.8.2010.

Order Date :- 4.8.2010
MTA