Allahabad High Court
Ahibaran vs State Of U.P. on 26 July, 2010
Court No. - 28 Case :- CRIMINAL APPEAL No. - 174 of 1997 Petitioner :- Ahibaran Respondent :- State Of U.P. Petitioner Counsel :- D.C.Mukerjee Respondent Counsel :- Govt.Advocate Hon'ble Shri Kant Tripathi,J.
Leave granted.
List revised.
None responded for the appellants.
Issue bailable warrant for arrest of the appellants. The learned Chief Judicial
Magistrate concerned is directed to get the warrants executed and submit
compliance report within one month.
Summon the lower court record and list after one month.
Order Date :- 26.7.2010
shailesh