Allahabad High Court
Shiv Pratap Singh Chauhan vs State Of U.P. on 5 August, 2010
Court No. - 50 Case :- CRIMINAL REVISION No. - 2495 of 2009 Petitioner :- Shiv Pratap Singh Chauhan Respondent :- State Of U.P. Petitioner Counsel :- M.K. Singh Sengar Respondent Counsel :- Govt. Advocate Hon'ble S.C. Agarwal,J.
Rejoinder affidavit filed by learned counsel for the revisionist is taken on
record.
List on 25.8.2010 so as to enable to learned counsel for the revisionist to file a
certified copy of the statement of his father PW-3, Prahlad Singh.
When the matter is listed next the name of Sri Devendra Dhama shall be
shown in cause list as counsel for intervenor. Locus of intervenor shall be
decided later on.
Order Date :- 5.8.2010
Gss