Supreme Court of India

Achhan Rizvi (V) vs State Of U.P on 4 December, 1992

Supreme Court of India
Achhan Rizvi (V) vs State Of U.P on 4 December, 1992
Equivalent citations: 1994 SCC (6) 762
Author: M Venkatachalliah
Bench: Venkatachalliah, M.N. (J)
           PETITIONER:
ACHHAN RIZVI (V)

	Vs.

RESPONDENT:
STATE OF U.P.

DATE OF JUDGMENT04/12/1992

BENCH:
VENKATACHALLIAH, M.N. (J)
BENCH:
VENKATACHALLIAH, M.N. (J)
RAY, G.N. (J)

CITATION:
 1994 SCC  (6) 762


ACT:



HEADNOTE:



JUDGMENT:

1. Mr Gobinda Mukhoty, learned counsel commenced his
arguments at 2.00p.m.’and concluded at 3.40 p.m. Thereafter,
Mr O.P. Sharma, learned counsel commenced his arguments and
had not concluded at 4.00 p.m. when the Court rose for the
day.

2. List the matters on 7-12-1992 at 2.00 p.m.
Court Master
2