Allahabad High Court High Court

Smt.Madhu Gupta vs State Of U.P. on 22 January, 2010

Allahabad High Court
Smt.Madhu Gupta vs State Of U.P. on 22 January, 2010
Court No. - 28

Case :- CRIMINAL REVISION No. - 309 of 1991

Petitioner :- Smt.Madhu Gupta
Respondent :- State Of U.P.
Petitioner Counsel :- S.N.Saxena
Respondent Counsel :- Govt.Advocate

Hon'ble Alok K. Singh,J.

On 16.05.2007 nobody was present for the revisionist, therefore, a non-
bailable warrant was directed to be issued against the revisionist. The office
has reported that warrant could not be issued. However, learned counsel for
the revisionist has come present today. Therefore, the order dated 16.05.2007
issuing non-bailable warrant is kept in abeyance.

Learned AGA Sri Amar Singh is not ready with the case today.

List in the next week.

Order Date :- 22.1.2010
Shaakir/