Allahabad High Court High Court

Karorimal vs State Of U.P. on 14 July, 2010

Allahabad High Court
Karorimal vs State Of U.P. on 14 July, 2010
Court No. - 5

Case :- CRIMINAL REVISION No. - 302 of 2001

Petitioner :- Karorimal
Respondent :- State Of U.P.
Petitioner Counsel :- S.N.Yadav
Respondent Counsel :- Govt.Advocate

Hon'ble Vedpal,J.

List revised.

None responds on behalf of the revisionist who was enlarged on bail in this
case.

Learned A.G.A. is present.

Since revisionist is absent, therefore, issue bailable warrant of arrest against
revisionist Karorimal in the amount of Rs.15,000/- with two reliable sureties
fixing 30.7.2010 for his appearance.

Order Date :- 14.7.2010

Shukla