Allahabad High Court High Court

Kumari Zahin @ Bulbul vs State Of U.P. & Another on 10 May, 2010

Allahabad High Court
Kumari Zahin @ Bulbul vs State Of U.P. & Another on 10 May, 2010
Court No. - 50

Case :- CRIMINAL REVISION DEFECTIVE No. - 213 of 2010

Petitioner :- Kumari Zahin @ Bulbul
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Bharat Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Subhash Chandra Nigam,J.

Heard learned counsel for the revisionist, learned A.G.A. for the State and
perused the record.

Issue notice to opposite party No. 2 on the delay condonation application
moved under Section 5 of the Limitation Act.

He may file counter affidavit within a period of four weeks after service of
notice upon him. Learned A.G.A. may also file counter affidavit within the
same period. Rejoinder affidavit, if any, may be filed within a period of one
week thereafter.

List after the expiry of the aforesaid period.

Order Date :- 10.5.2010
MK/