Allahabad High Court
Rishipal vs State Of U.P. on 25 January, 2010
Court No. - 43 Case :- CRIMINAL APPEAL DEFECTIVE No. - 16 of 2010 Petitioner :- Rishipal Respondent :- State Of U.P.
Petitioner Counsel :- Abhai Saxena
Respondent Counsel :- Govt. Advocate
Hon’ble Vinod Prasad J.
Learned AGA is directed to file an objection on the delay condonation
application within two weeks.
List this appeal in the third week of February, 2010 for consideration of delay
condonation application and/or admission.
Order Date :- 25.1.2010
AKG/-