Allahabad High Court
Abdul Samad vs State Of U.P. & Others on 3 July, 2010
Court No. - 41 Case :- CRIMINAL REVISION DEFECTIVE No. - 393 of 2001 Petitioner :- Abdul Samad Respondent :- State Of U.P. & Others Petitioner Counsel :- Madan Lal Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Ashok Srivastava,J.
The list has been revised. None is present from the side of the applicant-
revisionist.
This criminal revision has been filed out of time by 151 days. An application
under Section 5 of the Indian Limitation Act, has been filed but none is
present today to press this application, therefore, the application to condone
the delay is rejected.
As a consequence the revision is dismissed as time barred.
Stay order, if any, stands vacated.
Let a copy of this order be communicated to the lower court concerned.
Order Date :- 3.7.2010
Naresh