Allahabad High Court
Taj Mohammad vs Sher Khan Pacchekar & Another on 4 February, 2010
Court No. - 50 Case :- CRIMINAL REVISION DEFECTIVE No. - 61 of 2010 Petitioner :- Taj Mohammad Respondent :- Sher Khan Pacchekar & Another
Petitioner Counsel :- B.N. Singh,Sushil Singh
Respondent Counsel :- Govt. Advocate
Hon’ble Mrs. Poonam Srivastav J.
Learned A.G.A. prays for and is allowed three weeks’ time to file
counter affidavit in respect of application filed under Section 5 of
Indian Limitation Act.
List thereafter.
Order Date :- 4.2.2010
rkg