Allahabad High Court High Court

Ram Sewak Yadav vs State Of U.P. & Ors. on 22 July, 2010

Allahabad High Court
Ram Sewak Yadav vs State Of U.P. & Ors. on 22 July, 2010
Court No. - 28

Case :- CRIMINAL APPEAL No. - 1840 of 2010

Petitioner :- Ram Sewak Yadav
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Indrajeet Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Shri Kant Tripathi,J.

Heard the learned counsel for the appellant and the learned AGA.

Admit.

Let the bailable warrants of arrest be issued against respondents No.2 to 5 through
Chief Judicial Magistrate, Gonda for their appearance before this Court and the Chief
Judicial magistrate is further directed to take coercive measure for ensuring the
attendance of the said respondents on the date fixed.

List after one month.

Date :- 22.7.2010
RKSh