Allahabad High Court
Raghunath vs State Of U.P.Through Magistrate … on 21 July, 2010
Court No. - 5 Case :- CRIMINAL REVISION No. - 203 of 2001 Petitioner :- Raghunath Respondent :- State Of U.P.Through Magistrate Barabanki And 8 Others Petitioner Counsel :- S.P.Shukla Respondent Counsel :- GoVt.AdVocate Hon'ble Vedpal,J.
List revised.
None responds on behalf of the revisionist. Learned A.G.A. is present for the
State.
List in the next cause list.
Order Date :- 21.7.2010
Shukla