Court No. - 41 Case :- CRIMINAL REVISION No. - 1181 of 1989 Petitioner :- Hansi Lal Respondent :- State Of U.P. Petitioner Counsel :- D.S. Srivastava Respondent Counsel :- A.G.A. Hon'ble Ashok Srivastava,J.
There is an illness slip of Mr.D.S.Srivastava, learned counsel for the
revisionists.
I have perused the records which indicate that the learned counsel is ill
perpetually. In this regard I have seen the order passed by this Court on
25.2.2010 but it appears that no cognizance of the said order has been taken.
In the above circumstances, issue non-bailable warrant of arrest against all the
revisionists and send the same for its execution to the C.J.M. Banda.
List this matter on 6.9.2010. If the revisionists are arrested before that date
they shall be confined in the district jail, Banda and the report to the effect
shall be sent immediately after their arrest.
Learned C.J.M. is expected to submit his report by 6.9.2010.
Order Date :- 10.8.2010
IA