Allahabad High Court High Court

Narendra Kadanki vs State Of U.P. on 5 July, 2010

Allahabad High Court
Narendra Kadanki vs State Of U.P. on 5 July, 2010
Court No. - 49

Case :- CRIMINAL REVISION No. - 412 of 2004
Petitioner :- Narendra Kadanki

Respondent :- State Of U.P.

Petitioner Counsel :- A.N. Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

As prayed by learned counsel for the revisionist, list this case in the next
cause list.

Interim order granted earlier shall continue till the next of listing.

Order Date :- 5.7.2010
vks