Allahabad High Court
Parvan Lal (Major-B.C.) vs State Of U.P.& 2 Ors. on 2 July, 2010
Court No. - 18 Case :- BAIL No. - 3537 of 2010 Petitioner :- Parvan Lal (Major-B.C.) Respondent :- State Of U.P.& 2 Ors. Petitioner Counsel :- Ashish Tripathi Respondent Counsel :- Govt.Advocate Hon'ble S.N.H. Zaidi,J.
Pursuant to the order dated 26.3.2010 status report of the
concerned Sessions Trial was called from the Sessions Judge,
Sitapur. The report has not yet been received.
Let explanation of Sessions Judge, Sitapur be called as to why the
order of the Court has not been complied with. Meanwhile the
status report in respect of the Sessions Trial relating to Case
Crime No. 327/2007 under sections 498-A, 304-B I.P.C. and 3/4
D.P. Act, Police Station Talgaon, District Sitapur be also called by
fax before the next date of listing.
List after a week.
Order Date :- 2.7.2010
Muk