Allahabad High Court
Banwari Yadav vs State Of U.P. And Others on 2 April, 2010
Court No. - 41 Case :- CRIMINAL REVISION DEFECTIVE No. - 450 of 2004 Petitioner :- Banwari Yadav Respondent :- State Of U.P. And Others Petitioner Counsel :- P.K. Singh Respondent Counsel :- Govt. Advocate Hon'ble Naheed Ara Moonis,J.
Cause is sufficient for delay in filing the revision.
The learned counsel for the opposite party no.2 and 3 has no objection,
therefore, the delay condonation application is allowed and original number of
this revision be allotted by the office.List in the next cause list.
Order Date :- 2.4.2010
Mustaqeem.