Allahabad High Court High Court

Banwari Yadav vs State Of U.P. And Others on 2 April, 2010

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.