Allahabad High Court
Nisar vs State Of U.P. & Another on 7 July, 2010
Court No. - 41 Case :- CRIMINAL REVISION DEFECTIVE No. - 260 of 2008 Petitioner :- Nisar Respondent :- State Of U.P. & Another Petitioner Counsel :- C.P. Singh Respondent Counsel :- Govt. Advocate Hon'ble Ram Autar Singh,J.
This defective revision has been taken up in revised list but none
for the revisionist appeared.
Heard the learned A.G.A. for the respondent no.1 on this revision
and perused the record.
Office has reported that certified copy of the order dated
11.9.2007 has not been filed and moreover this revision is barred
by limitation. None is present to press the application for
condonation of delay. The application for condonation of delay is
rejected.
This revision is also dismissed as barred by time.
Order Date :- 7.7.2010
RU