Allahabad High Court High Court

Kitabwati vs State Of U.P. And Others on 8 January, 2010

Allahabad High Court
Kitabwati vs State Of U.P. And Others on 8 January, 2010
Court No. - 40

Case :- CRIMINAL REVISION DEFECTIVE No. - 719 of 2009

Petitioner :- Kitabwati
Respondent :- State Of U.P. And Others
Petitioner Counsel :- O.P. Katiyar
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

This criminal revision has been filed by the revisionist against the order dated
14.9.2009 passed by Special Judge SC/ST Act Kannuaj, District Kannuaj
acquitting the opposite party no. 2 in S.T. No. 172 of 2007, State Vs. Rajesh
@ Kokiya and others under sections 323/34 I.P.C. and 3(1)(X) SC/ST Act
P.S. Indargarh District Kannuaj. There is delay of one day in filing this
revision.

By means of this application, which is supported by the affidavit of one
Kitabwati, the aforesaid delay of one day is sought to be condoned.
I have considered the reasons given in the affidavit accompanying the delay
condonation application in filing this criminal revision which has been
attributed to some time taken in collecting money for coming to Allahabad for
filing this revision. I find that reasons given are satisfactory. The delay in
filing the revision is condoned subject to filing of objection by the opposite
parties.

The delay condonation application is allowed.
Summon the record.

Issue notice to the opposite party nos. 2 to 5 returnable within six weeks.
List thereafter.

Order Date :- 8.1.2010
R.C.