Allahabad High Court High Court

Arvind Pratap Singh vs State Of U.P. & Another on 22 January, 2010

Allahabad High Court
Arvind Pratap Singh vs State Of U.P. & Another on 22 January, 2010
Court No. - 50

Case :- CRIMINAL REVISION DEFECTIVE No. - 34 of 2010

Petitioner :- Arvind Pratap Singh
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Amit Kumar
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastava,J.

Issue notice to the O.P.No.-2 on section 5 Limitation Act
returnable at an early date. Learned A.G.A. accepted notice on
behalf of respondent No.-1. Respondent No.-2 may file counter
affidavit within period of two weeks from the date of receipt of
notice. Learned A.G.A. may also file counter affidavit within three
weeks.

Office is directed to fix a date after four weeks and mention it on
notice.

Order Date :- 22.1.2010
S.A.A.Rizvi