Allahabad High Court
Dharm Sen Singh vs State Of U.P. on 2 April, 2010
Court No. - 42 Case :- CRIMINAL APPEAL No. - 1256 of 2007 Petitioner :- Dharm Sen Singh Respondent :- State Of U.P.
Petitioner Counsel :- Rajesh Kumar SriVastaVa,Sandeep Kumar Rai
Respondent Counsel :- Govt. AdVocate,Ram Krit Singh
Hon’ble Vinod Prasad J.
Hon’ble Raiesh Chandra.J.
Allowed.
In the 4th paragraph third line after word “I.P.C.” following is added “S.T.
No. 406 of 2004 (State Vs. Dharm Sen Singh), under Section 3/25 Arms Act”.
Order Date :- 2.4.2010
AKG/-