Allahabad High Court
Naresh vs State Of U.P. on 7 July, 2010
Court No. - 5 Case :- CRIMINAL REVISION No. - 103 of 1999 Petitioner :- Naresh Respondent :- State Of U.P. Petitioner Counsel :- B.K.Srivastava Respondent Counsel :- Government Advocate Hon'ble Vedpal,J.
Record of trial court has not been received.
Issue reminder requiring the concerned District Judge to send the record of
the trial court in S. T. No. 175 of 1987 State vs Hira Lal under Section 323,
324, 436, 427 read with section 34 I.P.C., P. S. Baskhari, District Faizabad
decided by Sri Ravindra Kumar Gupta, the then Assistant Sessions Judge,
Faizabad within fifteen days.
List immediately after receipt of the record.
The name of learned counsel for the petitioner shall be shown correctly as Sri
Ravindra Kumar Yadav instead of Sri Ravindra Kumar Gupta.
Order Date :- 7.7.2010
Mahesh