Allahabad High Court High Court

Tunni vs State Of U.P. on 5 July, 2010

Allahabad High Court
Tunni vs State Of U.P. on 5 July, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 4296 of 2010

Petitioner :- Tunni
Respondent :- State Of U.P.
Petitioner Counsel :- Prashant Saxena
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the appellant and learned A.G.A.

Admit.

Issue notice.

Connect with Criminal Appeal No. 3812 of 2010.

Summon the trial court record at an early date.

Order Date :- 5.7.2010
RPD

Hon. Ravindra Singh, J.

Heard learned counsel for the appellant and learned A.G.A.

Learned A.G.A. prays for and is granted ten days time to file
objection/counter affidavit.

List on 27.7.2010.

Dt: 5.7.2010
RPD/