Allahabad High Court
Ravindra vs State Of U.P. on 5 January, 2010
Court No. - 42 Case :- CRIMINAL APPEAL No. - 3101 of 2007 Petitioner :- Ravindra Respondent :- State Of U.P. Petitioner Counsel :- J.P. Pandey,Anil Raghav Respondent Counsel :- Govt. Advocate Hon'ble Rakesh Tiwari,J.
Hon’ble Naheed Ara Moonis,J.
Sri J.P. Pandey has sent illness slip today. Sri S.P.S.
Raghav, learned senior counsel is present and wants to
argue the case. However, there is an illness slip of Sri J.P.
Pandey, learned counsel for the applicant.
Sri S.P.S. Raghav states that he has been engaged and being a
senior counsel is entitled to argue the case. There is no dispute
with this proposition but as Sri J.P. Pandey has sent illness slip,
hence in the interest of justice the case is passed over today.
List peremptorily in the next cause list.
Order Date :- 5.1.2010
Shahnawaz