Allahabad High Court
Ram Sewak Yadav vs State Of U.P. & Ors. on 22 July, 2010
Court No. - 28 Case :- CRIMINAL APPEAL No. - 1840 of 2010 Petitioner :- Ram Sewak Yadav Respondent :- State Of U.P. & Ors. Petitioner Counsel :- Indrajeet Shukla Respondent Counsel :- Govt. Advocate Hon'ble Shri Kant Tripathi,J.
Heard the learned counsel for the appellant and the learned AGA.
Admit.
Let the bailable warrants of arrest be issued against respondents No.2 to 5 through
Chief Judicial Magistrate, Gonda for their appearance before this Court and the Chief
Judicial magistrate is further directed to take coercive measure for ensuring the
attendance of the said respondents on the date fixed.
List after one month.
Date :- 22.7.2010
RKSh