Allahabad High Court High Court

Mahboob vs State Of U.P. on 3 August, 2010

Allahabad High Court
Mahboob vs State Of U.P. on 3 August, 2010
Court No. - 43

Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 1402 of 2010

Petitioner :- Mahboob
Respondent :- State Of U.P.
Petitioner Counsel :- Sunil Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

In this case, the record of the Special Judge, Gangster/Additional Sessions
Judge, Court no. 5, Ghaziabad has been received, but the record of the office
of the District Judge has not been received.

Learned A.G.A. was directed to produce the record of the office of the
District Magistrate on 7.7.2010, but the learned A.G.A. could not produce the
same. He prays for and is granted 10 days’ and no more time to produce the
record of the District Magistrate.

List on 16th August, 2010.

Let a copy of this order may be communicated to the learned A.G.A. for
compliance.

Order Date :- 3.8.2010
Ashish Tripathi