Allahabad High Court High Court

Taj Mohammad vs Sher Khan Pacchekar & Another on 4 February, 2010

Allahabad High Court
Taj Mohammad vs Sher Khan Pacchekar & Another on 4 February, 2010
Court No. - 50

Case :- CRIMINAL REVISION DEFECTIVE No. - 61 of 2010

Petitioner :- Taj Mohammad

Respondent :- Sher Khan Pacchekar & Another

Petitioner Counsel :- B.N. Singh,Sushil Singh
Respondent Counsel :- Govt. Advocate

Hon’ble Mrs. Poonam Srivastav J.

Learned A.G.A. prays for and is allowed three weeks’ time to file
counter affidavit in respect of application filed under Section 5 of
Indian Limitation Act.

List thereafter.

Order Date :- 4.2.2010
rkg