Allahabad High Court High Court

Raja Chandra Bhushan Sharan Shah vs State Of U.P. & Others on 12 July, 2010

Allahabad High Court
Raja Chandra Bhushan Sharan Shah vs State Of U.P. & Others on 12 July, 2010
Court No. - 41

Case :- CRIMINAL REVISION No. - 1733 of 2002

Petitioner :- Raja Chandra Bhushan Sharan Shah
Respondent :- State Of U.P. & Others
Petitioner Counsel :- R.B. Singh,Vinay Kumar
Respondent Counsel :- Govt. Advocate,Samit Gopal

Hon'ble Ashok Srivastava,J.

List has been revised. None is present either for the revisionist or for opposite
party no.2.

I have seen the order passed by this Court on 23.04.2010 and office report
dated 15.05.2010.

Let fresh bailable warrant be issued again to opposite party no.2.

The Sessions Judge and C.J.M., Varanasi are specifically directed to comply
with the order and ensure the execution of the warrant without fail.

List this case on 12.08.2010.

Order Date :- 12.7.2010
PKC