Allahabad High Court High Court

N.S. Shukla vs State Of U.P. on 28 July, 2010

Allahabad High Court
N.S. Shukla vs State Of U.P. on 28 July, 2010
Court No. - 41

Case :- CRIMINAL REVISION No. - 444 of 1987

Petitioner :- N.S. Shukla
Respondent :- State Of U.P.
Petitioner Counsel :- Ramji Saxena
Respondent Counsel :- A.G.A.

Hon'ble Mrs. Jayashree Tiwari,J.

Case called out in the revised list.

Learned counsel for the revisionist, Raghuvansh Chandra, holding brief of Sri
Ramji Saxena, informed the court that revisionist has expired. In this
connection a report from the concerned police station is required through
C.J.M. of the district concerned. Office is to issue letter accordingly.

The report of C.J.M. is to be received within two weeks.

List on 1st September, 2010.

Order Date :- 28.7.2010
Naresh