Allahabad High Court High Court

Shivam Sahu @ Shree Ram vs State Of U.P. & Another on 19 January, 2010

Allahabad High Court
Shivam Sahu @ Shree Ram vs State Of U.P. & Another on 19 January, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 203 of 2010

Petitioner :- Shivam Sahu @ Shree Ram
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Sriprakash Dwivedi
Respondent Counsel :- Govt. Advocate

Hon. Mrs. Poonam Srivastav,J.

Learned counsel for revisionist submits that record of the trial
court is necessary before he advances argument in the instant
revision.

Office is directed to summon record of the trial court at expenses
of revisionist at an early date.

List this revision after receipt of record of the trial court.
Order Date :- 19.1.2010

Iss