Allahabad High Court
Triloki Nath vs State Of U.P. & Ors. on 1 July, 2010
Court No. - 8 Case :- CRIMINAL APPEAL DEFECTIVE No. - 1591 of 2010 Petitioner :- Triloki Nath Respondent :- State Of U.P. & Ors. Petitioner Counsel :- Mahendra Kumar Sharma Respondent Counsel :- Govt. Advocate Hon'ble Shri Kant Tripathi,J.
Heard learned counsel for the appellant and the learned AGA and perused the
record.
The learned counsel for the appellant submitted that the offence under section
325 IPC was made from the evidence on record but the learned court below
misread the evidence.
Admit. Summon the lower court record.
Issue bailable warrants for arrest of the respondent nos. 2 to 6. The learned
Chief Judicial Magistrate, Shrawasti is directed to get the warrants executed
and submit compliance report within a month.
List after a month.
Order Date :- 1.7.2010
shailesh