Allahabad High Court
Brajendra Kumar @ Hari vs State Of U.P. on 27 July, 2010
Court No. - 46 Case :- CRIMINAL APPEAL DEFECTIVE U/S 374 CR.P.C. No. - 352 of 2010 Petitioner :- Brajendra Kumar @ Hari Respondent :- State Of U.P. Petitioner Counsel :- Smt. Shikha Singh Respondent Counsel :- Govt. Advocate Hon'ble Amar Saran,J.
Hon’ble S.C. Agarwal,J.
Learned AGA prays for and is allowed three weeks’ time for
filing counter affidavit to the application and the affidavit under
Section 5 of the Limitation Act.
List thereafter alongwith the Criminal Appeal Defective No. 350
of 2010.
Order Date :- 27.7.2010
KU