Allahabad High Court
Nuruddin vs State Of U.P. & Another on 4 January, 2010
Court No. - 50 Case :- CRIMINAL REVISION DEFECTIVE No. - 536 of 2009 Petitioner :- Nuruddin Respondent :- State Of U.P. & Another Petitioner Counsel :- Ajay Kumar Tiwari Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastava,J.
Learned counsel for revisionist prays that record of the trial court is necessary
before he advances argument in the instant revision.
Issue notice.
Office is directed to summon record of the trial court at expense of the
revisionst at an early date.
List this revision after receipt of record of the trial court.
Order Date :- 4.1.2010
Iss