Allahabad High Court High Court

Nasima Begum vs State Of U.P. & Others on 25 January, 2010

Allahabad High Court
Nasima Begum vs State Of U.P. & Others on 25 January, 2010
Court No. - 50

Case :- CRIMINAL REVISION DEFECTIVE No. - 38 of 2010

Petitioner :- Nasima Begum
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Naresh Kumar
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav, J.

Issue notice to opposite party nos.2 to 7 returnable at an early date.

Counter affidavit may be filed within three weeks from the date of
receipt of notice. Rejoinder affidavit may be filed within two
weeks thereafter.

List immediately on expiry of the aforesaid period.

Order Date :- 25.1.2010
rkg

Hon’ble Mrs. Poonam Srivastav, J.

Learned counsel for revisionist prays that record of the trial court
is necessary before he advances argument in the instant revision of
acquittal.

Office is directed to summon record of the trial court at expenses
of revisionist at an early date.

List this revision after receipt of record of the trial court.

Order Date :- 25.1.2010
rkg/38-2010