Allahabad High Court High Court

Dharm Sen Singh vs State Of U.P. on 2 April, 2010

Allahabad High Court
Dharm Sen Singh vs State Of U.P. on 2 April, 2010
Court No. - 42

Case :- CRIMINAL APPEAL No. - 1256 of 2007

Petitioner :- Dharm Sen Singh

Respondent :- State Of U.P.

Petitioner Counsel :- Rajesh Kumar SriVastaVa,Sandeep Kumar Rai
Respondent Counsel :- Govt. AdVocate,Ram Krit Singh

Hon’ble Vinod Prasad J.

Hon’ble Raiesh Chandra.J.

Allowed.

In the 4th paragraph third line after word “I.P.C.” following is added “S.T.
No. 406 of 2004 (State Vs. Dharm Sen Singh), under Section 3/25 Arms Act”.

Order Date :- 2.4.2010
AKG/-