Allahabad High Court
State Of U.P. vs Viith Additional Session … on 13 July, 2010
Court No. - 5 Case :- CRIMINAL REVISION No. - 64 of 2000 Petitioner :- State Of U.P. Respondent :- Viith Additional Session Judge,Hardoi. Petitioner Counsel :- Govt. Advocate Hon'ble Vedpal,J.
Learned A.G.A. prays for and is granted one week’s time to file correct
address of the respondent no.s2,3 and4.
List thereafter.
Order Date :- 13.7.2010
Shukla