Allahabad High Court
Seeta Ram And Others vs State Of U.P. And Others on 6 August, 2010
Court No. - 50 Case :- CRIMINAL REVISION DEFECTIVE No. - 351 of 2010 Petitioner :- Seeta Ram And Others Respondent :- State Of U.P. And Others Petitioner Counsel :- S.B. Singh,Pradeep Singh Respondent Counsel :- Govt. Advocate Hon'ble S.C. Agarwal,J.
Order on
Criminal Misc. Delay Condonation Application No.220138 of 2010.
Issue notice to respondent no.2 on the aforementioned Delay
Condonation Application.
Objections and counter affidavit be filed within four weeks. Rejoinder
affidavit, if any, may be filed within a week thereafter.
List thereafter before appropriate Court for consideration of Application
under section 5 of the Limitation Act.
Order Date :- 6.8.2010
ss