Allahabad High Court High Court

Raju vs State Of U.P. & Another on 2 August, 2010

Allahabad High Court
Raju vs State Of U.P. & Another on 2 August, 2010
Court No. - 50

Case :- CRIMINAL REVISION DEFECTIVE No. - 330 of 2010

Petitioner :- Raju
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Suresh Chandra Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble S.C. Agarwal,J.

Order on

Criminal Misc. Delay Condonation Application No.214252 of 2010.

Memo of appearance filed by Sri Brij Bhushan Upadhyay, learned counsel on
behalf of respondent no.2 is taken on record.

Counter affidavit be filed within four weeks. Rejoinder affidavit, if any, may
be filed within two weeks thereafter.

List thereafter before appropriate Court for consideration of Application under
section 5 of the Limitation Act.

Order Date :- 2.8.2010
ss