Allahabad High Court
Tanveer Ahmad vs State Of U.P. & Another on 3 August, 2010
Court No. - 50 Case :- CRIMINAL REVISION DEFECTIVE No. - 338 of 2010 Petitioner :- Tanveer Ahmad Respondent :- State Of U.P. & Another Petitioner Counsel :- J.H. Khan,Gulrez Khan,W.H. Khan Respondent Counsel :- Govt. Advocate Hon'ble S.C. Agarwal,J.
Order on
Criminal Misc. Delay Condonation Application No.216217 of 2010.
Issue notice to respondent no.2 on the aforementioned Delay
Condonation Application.
Counter affidavit be filed within four weeks. Rejoinder
affidavit, if any, may be filed within a week thereafter.
Connect with criminal revision defective no.153 of 2010 (Smt.
Ameerunisha Vs. State of U.P. & others).
List after the expiry of aforesaid period before appropriate Court
for consideration of Application under section 5 of the Limitation
Act.
Order Date :- 3.8.2010
ss