Allahabad High Court High Court

Dhani Ram vs State Of U.P. on 8 January, 2010

Allahabad High Court
Dhani Ram vs State Of U.P. on 8 January, 2010
Court No. - 20

Case :- CRIMINAL REVISION No. - 239 of 2009

Petitioner :- Dhani Ram
Respondent :- State Of U.P.
Petitioner Counsel :- Vimal Shukla
Respondent Counsel :- G.A.

Hon'ble Raj Mani Chauhan,J.

Learned counsel for the appellant of Criminal Appeal No. 1074 of 2009 and
1075 of 2009 requests that the above criminal appeals be de-linked from the
present criminal revision No. 239 of 2009 as the same are to be heard by the
another Bench.

In view of the submission of the learned counsel for the appellant, let the
aforesaid criminal appeals be de-linked from the present criminal revision No.
239 of 2009 and list in the next week before the appropriate Bench.
Order Date :- 8.1.2010
Sanjay