Allahabad High Court High Court

Raju vs State Of U.P. on 2 February, 2010

Allahabad High Court
Raju vs State Of U.P. on 2 February, 2010
Court No. - 19

Case :- CRIMINAL APPEAL No. - 13 of 2010

Petitioner :- Raju

Respondent :- State Of U.P.

Petitioner Counsel :- K.K. Tewari
Respondent Counsel :- Govt. Advocate

Hon’ble S.C. Chaurasia J.

On the illness slip of Sri K. K. Tewari, the learned counsel for the appellant,
case is adjourned.

List in the next cause list.

Order Date :- 2.2.2010
psd