Allahabad High Court
Triveni Prasad vs State Of U.P. & Ors. on 8 July, 2010
Court No. - 25 Case :- CRIMINAL APPEAL DEFECTIVE No. - 1455 of 2010 Petitioner :- Triveni Prasad Respondent :- State Of U.P. & Ors. Petitioner Counsel :- Anup Kumar Misra Respondent Counsel :- Govt. Advocate Hon'ble Abdul Mateen,J.
Hon’ble Yogendra Kumar Sangal,J.
Office report on order-sheet dated 02.07.2010 indicates that learned counsel
for the appellants has not taken steps on the application under Section 5,
Limitation Act for getting service upon the respondent nos. 2 & 3 within the
time stipulated, as such, notice could not be sent.
Learned counsel for the appellant is directed to take steps within a week. If
steps are taken, issue notice to respondent nos. 2 & 3. List after service.
Order Date :- 8.7.2010
Kaushal