Allahabad High Court
Naved Khan And Another vs State Of U.P. on 11 January, 2010
Court No. - 46 Case :- CRIMINAL APPEAL DEFECTIVE No. - 576 of 2009 Petitioner :- Naved Khan And Another Respondent :- State Of U.P. Petitioner Counsel :- N.L. Pandey Respondent Counsel :- Govt. Advocate Hon'ble Sheo Kumar Singh,J.
Hon’ble Shyam Shankar Tiwari,J.
Certified copy of judgment is not filed which is said to be in
the connected appeal i.e. Criminal Appeal No. 8173 of 2009.
Thus filing of certified copy of the judgment is exempted.
Office is to allot regular number as and when matter is listed
next.
List this case on 22.1.2010 with connected appeal aforesaid.
Learned Government side may file objection by the next
date.
Order Date :- 11.1.2010
Sachdeva