Allahabad High Court
Deepak Mishra vs State Of U.P. & Another on 4 August, 2010
Court No. - 50 Case :- CRIMINAL REVISION DEFECTIVE No. - 331 of 2010 Petitioner :- Deepak Mishra Respondent :- State Of U.P. & Another Petitioner Counsel :- Dharm Prakash Mishra Respondent Counsel :- Govt. Advocate Hon'ble S.C. Agarwal,J.
Ref:- Delay Condonation Application No. 214262 of 2010.
Issue notice to opp. party no. 2.
Counter affidavit may be filed within four weeks.
Rejoinder affidavit, if any, may be filed within a week thereafter.
List on 28th September, 2010 for consideration of delay condonation
application.
Order Date :- 4.8.2010
Gss