Allahabad High Court High Court

Narendra Bahadur Singh vs State Of U.P. on 8 January, 2010

Allahabad High Court
Narendra Bahadur Singh vs State Of U.P. on 8 January, 2010
Court No. - 7

Case :- CRIMINAL APPEAL No. - 17 of 1997

Petitioner :- Narendra Bahadur Singh
Respondent :- State Of U.P.
Petitioner Counsel :- B.P.Srivastava,A.K.Pandey,Sudeep Kumar

Hon'ble Vedpal,J.

List revised.

None responds on behalf of the appellants.
Neither any adjournment slip has been
received nor request for adjournment was
made.

Issue bailable warrant of arrest against the
appellants fixing 29.1.2010. C.J.M.
concerned is directed to execute warrant of
arrest, expeditiously and submit his report
before the date fixed.

Order Date :- 8.1.2010
Tripathi