Allahabad High Court
Sher Singh vs State Of U.P. & Others on 22 July, 2010
Court No. - 43 Case :- CRIMINAL APPEAL DEFECTIVE No. - 332 of 2010 Petitioner :- Sher Singh Respondent :- State Of U.P. & Others Petitioner Counsel :- S.P.S. Chauhan Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
( Orders on Section 5 Application )
Heard learned counsel for the appellant and learned A.G.A.
Learned A.G.A.prays for and is granted 10 days’ time to file counter affidavit
to explain as to why delay in filing the appeal may not be condoned.
List on 27.8.2010.
Order Date :- 22.7.2010
Su