Allahabad High Court
State Of U.P. vs Vishnu Dayal on 28 July, 2010
Court No. - 49 Case :- GOVERNMENT APPEAL No. - 3057 of 1983 Petitioner :- State Of U.P. Respondent :- Vishnu Dayal
Petitioner Counsel :- A.G.A.
Hon’ble Bala Krishna NaraVana.J.
The concerned Chief Judicial Magistrate is directed to submit a report
whether the bailable warrant issued against the opposite party has been
executed or not.
List after one month.
Order Date :- 28.7.2010
Pk