Allahabad High Court
Akbar vs State Of U.P. & Another on 29 July, 2010
Court No. - 23 Case :- CRIMINAL REVISION No. - 799 of 2003 Petitioner :- Akbar Respondent :- State Of U.P. & Another
Petitioner Counsel :- Raghu Raj Kishore
Respondent Counsel :- GoVt.AdVocate,R.P.S. Chauhan,Sumit Goyal
Hon’ble Naheed Ara Moonis J.
Learned counsel for the revisionist is allowed two weeks time to file
supplementary affidavit with regard to the pendency of civil suit.
Order Date :- 29.7.2010
Mustaqeem.