Citation : 2021 Latest Caselaw 8439 ALL
Judgement Date : 22 July, 2021
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 86 Case :- CRIMINAL REVISION DEFECTIVE No. - 212 of 2006 Revisionist :- Vipin Kumar Gupta Opposite Party :- State of U.P. Counsel for Revisionist :- C.P. Misra,R.N. Misra Counsel for Opposite Party :- Govt. Advocate Hon'ble Umesh Kumar,J.
Re: Crl. Misc. Application No. 68176 of 2006 (Under Section 5 of Limitation Act).
None has appeared on behalf of the applicant. Learned A.G.A. is present for State/Opposite Party.
Heard learned A.G.A. and perused the record.
There is delay of 821 days in filing the present revision and none has appeared on behalf of the applicant to press the application moreover grounds shown in the affidavit are not sufficient to condone the delay caused in filing the revision.
Accordingly, the delay condonation application is rejected.
Order on Memo of Revision.
Since delay condonation application is rejected, consequently the revision is also dismissed.
Certify this judgment to the lower Court immediately.
Order Date :- 22.7.2021
S.Verma
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!