Allahabad High Court
Smt.Bhulana And Another. vs State Of U.P. on 8 January, 2010
Court No. - 7 Case :- CRIMINAL APPEAL No. - 150 of 1999 Petitioner :- Smt.Bhulana And Another. Respondent :- State Of U.P. Petitioner Counsel :- G.K.Singh Respondent Counsel :- Government Advocate Hon'ble Vedpal,J.
List revised.
None responds on behalf of the appellants.
Neither any adjournment slip has been
received nor request for adjournment was
made.
Issue bailable warrant of arrest against the
appellants fixing 2.2.2010. C.J.M. concerned
is directed to execute warrant of arrest,
expeditiously and submit his report before
the date fixed.
Order Date :- 8.1.2010
Tripathi