Allahabad High Court High Court

Ram Charittar vs State Of U.P. on 8 January, 2010

Allahabad High Court
Ram Charittar vs State Of U.P. on 8 January, 2010
Court No. - 55

Case :- CRIMINAL APPEAL No. - 84 of 2010

Petitioner :- Ram Charittar
Respondent :- State Of U.P.
Petitioner Counsel :- N.D. Shukla,Sanjay Upadhyaya
Respondent Counsel :- Govt. Advocate

Hon'ble Vineet Saran,J.

Hon’ble Vijay Kumar Verma,J.

Heard learned counsel for the appellant and learned AGA for the State and
also perused the materials on record.

Admit.

Connect with Criminal Appeal No. 7064 of 2009.

The learned Government Advocate may file objections within six weeks in
view of the 1st Proviso to Section 389 (1) Cr.P.C.

List on 05.02.2010.

Lower court record be also summoned.

Order Date :- 8.1.2010
yachna