Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Ranjana Singh And 6 Others vs State Of U.P. And Another
2014 Latest Caselaw 7536 ALL

Citation : 2014 Latest Caselaw 7536 ALL
Judgement Date : 14 October, 2014

Allahabad High Court
Smt. Ranjana Singh And 6 Others vs State Of U.P. And Another on 14 October, 2014
Bench: Akhtar Husain Khan



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 22
 

 
Case :- CRIMINAL REVISION DEFECTIVE No. - 454 of 2014
 

 
Revisionist :- Smt. Ranjana Singh And 6 Others
 
Opposite Party :- State Of U.P. And Another
 
Counsel for Revisionist :- Ajay Kumar Singh,Ashish Kumar Singh
 
Counsel for Opposite Party :- Govt.Advocate
 

 
Hon'ble Akhtar Husain Khan,J.

Learned A.G.A. has accepted notice on behalf of opposite party no.1.

Issue notice to opposite party no.2 on application for condonation of delay moved under Section 5 of the Indian Limitation Act.

Counter affidavit/objection may be filed within two weeks. Rejoinder affidavit, if any, may be filed within a week thereafter.

List on 10.11.2014 for hearing on application for condonation of delay before appropriate Bench.

Order Date :- 14.10.2014

RU

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter