Allahabad High Court High Court

Ram Kumar vs State Of U.P. on 10 May, 2010

Allahabad High Court
Ram Kumar vs State Of U.P. on 10 May, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 8827 of 2010

Petitioner :- Ram Kumar
Respondent :- State Of U.P.
Petitioner Counsel :- Ram Surat Patel
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned Government Advocate.

Sri S.N. Chak, D.G. (Prosecution) is present in court. He has filed affidavit of
compliance. The matter is very serious, it requires some more involvement of
Higher Officers of the State. Therefore, the assistance of learned Government
Advocate is necessarily required. It is reported by learned Government
Advocate that learned Advocate General shall be available on 12.5.2010.

Put up on 12.5.2010, on that date Sri S.N. Chak, D.G. (Prosecution) shall
appear in person.

Put up on 12.5.2010.

Let a certified copy of this order may be given to learned government
Advocate for compliance.

Order Date :- 10.5.2010
RPD