Allahabad High Court High Court

Madan Lal & Others vs State Of U.P. & Another on 19 January, 2010

Allahabad High Court
Madan Lal & Others vs State Of U.P. & Another on 19 January, 2010
Court No. - 50

Case :- CRIMINAL REVISION DEFECTIVE No. - 21 of 2010

Petitioner :- Madan Lal & Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Vishnu Pratap Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastava,J.

Revision is reported to be beyond time by 182 days.

Issue notice to the O.P.No.-2 on section 5 Limitation Act
returnable at an early date. Learned A.G.A. accepted notice on
behalf of respondent No.-1. Respondent No.-2 may file counter
affidavit within period of two weeks from the date of receipt of
notice. Learned A.G.A. may also file counter affidavit within two
weeks. Rejoinder affidavit may be filed within two weeks
thereafter.

List this case on 23.2.2009.

Order Date :- 19.1.2010
S.A.A.Rizvi