Allahabad High Court High Court

Murtaza vs State Of U.P.Through … on 2 April, 2010

Allahabad High Court
Murtaza vs State Of U.P.Through … on 2 April, 2010
Court No. - 19

Case :- CRIMINAL REVISION No. - 567 of 2004

Petitioner :- Murtaza
Respondent :- State Of U.P.Through Collector,Pratapgarh.
Petitioner Counsel :- R.L.Ojha
Respondent Counsel :- Govt.Advocate

Hon'ble S.C. Chaurasia,J.

Office has not submitted its report with regard to service of notice on opposite
party no.2.

Learned A.G.A. was directed to file counter affidavit vide this Court’s order
dated 17.11.2004, but the counter affidavit on behalf of the State has not been
filed as yet without any sufficient ground.

Learned A.G.A. prays for and is granted two weeks further time to file
counter affidavit. No further time will be granted.

List in the next cause list along with the report of the office with regard to
sufficiency of service of notice on the opposite party no.2.

Order Date :- 2.4.2010
psd