Allahabad High Court
Raju vs State Of U.P. on 2 February, 2010
Court No. - 19 Case :- CRIMINAL APPEAL No. - 13 of 2010 Petitioner :- Raju Respondent :- State Of U.P.
Petitioner Counsel :- K.K. Tewari
Respondent Counsel :- Govt. Advocate
Hon’ble S.C. Chaurasia J.
On the illness slip of Sri K. K. Tewari, the learned counsel for the appellant,
case is adjourned.
List in the next cause list.
Order Date :- 2.2.2010
psd