Allahabad High Court High Court

Putti Lal vs State Of U.P. on 30 July, 2010

Allahabad High Court
Putti Lal vs State Of U.P. on 30 July, 2010
Court No. - 5

Case :- CRIMINAL REVISION No. - 360 of 2000

Petitioner :- Putti Lal
Respondent :- State Of U.P.
Petitioner Counsel :- M.L.Syal,Km.S.K.Arya
Respondent Counsel :- Govt.Advocate

Hon'ble Vedpal,J.

Taken up today.

The revisionist is present with the counsel.

Learned counsel for the revisionist states that inevidently he could not notice
this case and could not appear. Though, the bailable warrant was issued
against the revisionist and notice to pay bound amount was also issued. There
is appearing some fault in the statement. The revisionist is present today.

The notice issued against the revisionist vide order dated 14.07.2010, is
hereby withdrawn.

List in the next cause list for hearing of the revision.

Order Date :- 30.7.2010
Sanjeet