Allahabad High Court High Court

Shab Singh vs State Of U.P. on 23 July, 2010

Allahabad High Court
Shab Singh vs State Of U.P. on 23 July, 2010
Court No. - 41

Case :- CRIMINAL REVISION No. - 1541 of 1986

Petitioner :- Shab Singh
Respondent :- State Of U.P.
Respondent Counsel :- A.G.A.

Hon'ble Ashok Srivastava,J.

None is present from the side of the revisionist. The revisionist Sahab Singh is
a resident of District Ambala, Haryana. Notices were sent to C.J.M., Etawah
for service of the same upon the revisionist. The C.J.M., Etawah has reported
that the village of the revisionist lies in the State of Haryana District Ambala.

In the circumstances mentioned above, let a notice be sent to the revisionist
through the learned Sessions Judge, Ambala, Haryana asking the revisionist to
engage another counsel as the learned counsel has since been elevated to the
Bench. Besides, let a notice be sent to the revisionist directly also by
registered post so as to ensure service upon the revisionist.

List in the week commencing 30.8.2010.

Order Date :- 23.7.2010
IA