Allahabad High Court
Rafi vs State on 5 July, 2010
Court No. - 45 Case :- CRIMINAL APPEAL No. - 1765 of 1985 Petitioner :- Rafi Respondent :- State Petitioner Counsel :- Virendra Saran Respondent Counsel :- Aga Hon'ble S.C. Agarwal,J.
Lower court record was summoned. There is no office report on the file
whether the record has been received or not.
If the record has not been received. The same may be requisition forthwith
and the case be listed after six weeks along with office report. If the record
has already been received, the paper book be prepared and the appeal may be
listed for final hearing.
Order Date :- 5.7.2010
Rkb