Allahabad High Court
Sajjad vs State Of U.P. & Ors. on 19 July, 2010
Court No. - 28 Case :- CRIMINAL APPEAL No. - 1898 of 2010 Petitioner :- Sajjad Respondent :- State Of U.P. & Ors. Petitioner Counsel :- Sarvesh Kumar Shukla Respondent Counsel :- Govt. Advocate Hon'ble Shri Kant Tripathi,J.
Heard the learned counsel for the appellant and the learned AGA for the State
and perused the record.
The bail is liable to be entertained for hearing.
Admit.
Summon the lower court record.
Issue bailable warrants for the arrest of the respondent nos. 2 to 4. The Chief
Judicial Magistrate, Hardoi is directed to get the warrants executed and
submit compliance report within one month.
List after one month.
Order Date :- 19.7.2010
MTA