Allahabad High Court High Court

Gauri Shanker (Ii) Tannu @ Sultan vs State Of U.P. on 12 July, 2010

Allahabad High Court
Gauri Shanker (Ii) Tannu @ Sultan vs State Of U.P. on 12 July, 2010
Court No. - 25

Case :- CRIMINAL APPEAL No. - 733 of 1981

Petitioner :- Gauri Shanker (Ii) Tannu @ Sultan
Respondent :- State Of U.P.
Petitioner Counsel :- P.P. Singh
Respondent Counsel :- Govt Advocate

Hon'ble Abdul Mateen,J.

Hon’ble Yogendra Kumar Sangal,J.

Case called out. The appeal is of the year 1981. None appears for the
appellants although name of Sri P.P. Singh, learned counsel for the appellants
has been shown in the cause list. No request either for passing over the case
or adjourning it, has been received.

According bail granted to appellants Gauri Shanker and Tannu alias Sultan is
cancelled. Learned Chief Judicial Magistrate, Rae Bareli shall take said
appellants into custody and shall report compliance within one month.

List immediately after one month.

Order Date :- 12.7.2010
anb