Allahabad High Court High Court

Manoj Kumar Agrawal vs State Of U.P. & Another on 2 April, 2010

Allahabad High Court
Manoj Kumar Agrawal vs State Of U.P. & Another on 2 April, 2010
Court No. - 48

Case :- CRIMINAL REVISION DEFECTIVE No. - 158 of 2010

Petitioner :- Manoj Kumar Agrawal
Respondent :- State Of U.P. & Another
Petitioner Counsel :- V.K. Jaiswal
Respondent Counsel :- Govt. Advocate

Hon'ble Yogendra Kumar Sangal,J.

As per office report, there is delay of 313 days in filing the
Revision. Application to condone the delay along with affidavit
has been moved.

Respondent No. 1 State is represented through learned AGA.

Issue notice to respondent no. 2 for filing counter affidavit with in
three weeks. Rejoinder affidavit may be filed within another one
week. List immediately thereafter.

On the request of learned counsel for the revisionist, list along
with Criminal Revision No. 722 of 2009.

Order Date :- 2.4.2010
Kaushal