Allahabad High Court
Devendra vs State Of U.P. on 14 June, 2010
Court No. - 10 Case :- CRIMINAL APPEAL No. - 3839 of 2010 Petitioner :- Devendra Respondent :- State Of U.P. Petitioner Counsel :- S.N. Yadav Respondent Counsel :- Govt. Advocate Hon'ble Rakesh Sharma,J.
Hon’ble Sabhajeet Yadav,J.
Heard learned counsel for the appellant and learned A.G.A. appearing for the
State.
Admit.
Call for the record within four weeks.
Learned A.G.A. may file written objection under First Proviso of section
389(1) Cr.P.C. within the aforesaid period.
List in the first week of September 2010 before the appropriate Bench.
Order Date :- 14.6.2010
GNY