Allahabad High Court High Court

Mohd. Yamin vs State Of U.P.& Others on 1 July, 2010

Allahabad High Court
Mohd. Yamin vs State Of U.P.& Others on 1 July, 2010
Court No. - 41

Case :- CRIMINAL REVISION No. - 1891 of 1986

Petitioner :- Mohd. Yamin
Respondent :- State Of U.P.& Others
Petitioner Counsel :- Lal Ji Sahai
Respondent Counsel :- A.G.A.

Hon'ble Ashok Srivastava,J.

From the perusal of the records it appears that opposite party no. 2 Smt.
Kamar Jahan has never been issued notice by this Court.
Issue notice to her through learned C.J.M.,Bijnor, returnable at an early date.

List in the week commencing 16th August, 2010 before the appropriate
Bench.

By the order dated 11.08.1992, this criminal revision was directed to be
connected with criminal appeal No. 2709 of 1986. From the perusal of the
cause list, it is evident that there is no mentioning of the criminal appeal in the
cause list.

The office is directed to mention it also along with the names of learned
counsel for the parties in the next cause list.

Order Date :- 1.7.2010
Naresh