Allahabad High Court
Amit vs State Of U.P. & Another on 28 July, 2010
Court No. - 50 Case :- CRIMINAL REVISION DEFECTIVE No. - 174 of 2010 Petitioner :- Amit Respondent :- State Of U.P. & Another Petitioner Counsel :- Nitin Srivastava,Sushil Shukla Respondent Counsel :- Govt. Advocate Hon'ble Ashok Kumar Roopanwal,J.
Heard Mr. Sushil Shukla and Mr. Nitin Srivastava, learned counsel for the
revisionist, He says that because of the effective legal assistance the revision
could not be filed. Therefore, the delay is condoned.
Office is directed to allot regular number to the revision.
Put up on 30.8.10 as an unlisted case.
Order Date :- 28.7.2010
T. Sinha