Allahabad High Court High Court

Brijendra Kumar Agarwal vs State Of U.P. on 6 August, 2010

Allahabad High Court
Brijendra Kumar Agarwal vs State Of U.P. on 6 August, 2010
Court No. - 18

Case :- CRIMINAL REVISION No. - 287 of 2010

Petitioner :- Brijendra Kumar Agarwal
Respondent :- State Of U.P.
Petitioner Counsel :- Manoj Sahu
Respondent Counsel :- Govt. Advocate

Hon'ble S.N.H. Zaidi,J.

Heard learned counsel for the revisionist, learned A.G.A. for the State and
perused the material on record.

Revision is admitted.

Let record of the lower court be called for.

List after four weeks.

Till the next date of listing, operation of the impugned orders dated
29.07.2010 passed by the Additional Sessions Judge, Court No.5, Gonda in
Criminal Appeal No.31 of 2008 and order dated 01.08.2008 passed by the
Additional Chief Judicial Magistrate, (N.E.Railway), Gonda in Criminal Case
No.1398 of 1981, shall remain in abeyance.

Order Date :- 6.8.2010
ank