Allahabad High Court
Ghanshyam Yadav vs State Of U.P. on 15 July, 2010
Court No. - 46 Case :- CRIMINAL APPEAL DEFECTIVE No. - 398 of 2009 Petitioner :- Ghanshyam Yadav Respondent :- State Of U.P.
Petitioner Counsel :- A.P. Tewari,S.S. Tripathi
Respondent Counsel :- Govt. Advocate
Hon’ble Amar Saran J.
Hon’ble S.C. A2arwal.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 immediately thereafter.
Order Date :- 15.7.2010
KU