Allahabad High Court
Union Of India Thur. Dy. Narcotics … vs Kamal Jaiswal on 14 July, 2010
Court No. - 28 Case :- U/S 378 CR.P.C. No. - 210 of 2010 Petitioner :- Union Of India Thur. Dy. Narcotics Commissioner Respondent :- Kamal Jaiswal Petitioner Counsel :- K.K. Singh Hon'ble Shri Kant Tripathi,J.
Leave granted.
Heard Sri I.B. Singh, learned senior counsel and the learned AGA and
perused the impugned judgement.
In my opinion the appeal has merit and is liable to be entertained for hearing.
Admit
Summon the lower court’s record.
Issue bailable warrant against for arrest of the appellant. The learned Chief
Judicial Magistrate, Barabanki is directed to submit the compliance report
within one month.
List after one month.
Order Date :- 14.7.2010
shailesh