Allahabad High Court High Court

Mahesh Chandra Kori & Another vs State Of U.P. on 27 January, 2010

Allahabad High Court
Mahesh Chandra Kori & Another vs State Of U.P. on 27 January, 2010
Court No. - 42

Case :- CRIMINAL APPEAL No. - 4120 of 2006

Petitioner :- Mahesh Chandra Kori & Another
Respondent :- State Of U.P.
Petitioner Counsel :- Sharad Kumar Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Rakesh Tiwari,J.

Hon’ble Rajesh Chandra,J.

Heard learned counsel for the appellants and the learned AGA.

Learned counsel for the appellant states that the record of the lower
Court has not been received in the office of the High Court inspite of the
orders passed on two earlier occasions.

The Registar General of this Court shall communicate the District
Judge, Jalaun at Orai to send the records of the Court below in S.T. No. 245
of 2004, State versus Mahesh Chandra and others, under Sections 302/34, 504
and 506 IPC, P.S.Konch, District Jalaun and S.T.No. 260 of 2004, State
versus Mahesh Chandra, under Section 25 Arms Act, P.S.Konch, District
Jalaun by Special Messanger, which should reach in the offfice of the High
Court within a period of one week from today.

List immediately after 10 days.

Order Date :- 27.1.2010

CPP/-