Allahabad High Court
Raju vs State Of U.P. on 8 January, 2010
Court No. - 55 Case :- CRIMINAL APPEAL No. - 81 of 2010 Petitioner :- Raju Respondent :- State Of U.P. Petitioner Counsel :- B.N. Singh Respondent Counsel :- Govt. Advocate Hon'ble Vineet Saran,J.
Hon’ble Vijay Kumar Verma,J.
Heard learned counsel for the appellant and learned AGA for the State and
also perused the materials on record.
Admit.
The learned Government Advocate may file objections within six weeks in
view of the 1st Proviso to Section 389 (1) Cr.P.C.
List on 08.02.2010.
Lower court record be also summoned.
Order Date :- 8.1.2010
yachna