Allahabad High Court High Court

Abdul Samad vs State Of U.P. & Others on 3 July, 2010

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