Allahabad High Court High Court

Sant Lal vs State on 5 July, 2010

Allahabad High Court
Sant Lal vs State on 5 July, 2010
Court No. - 45

Case :- CRIMINAL APPEAL No. - 322 of 1985

Petitioner :- Sant Lal
Respondent :- State
Petitioner Counsel :- P.P.Srivastava
Respondent Counsel :- A.G.A.

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