Allahabad High Court High Court

State Of U.P. vs Vishnu Dayal on 28 July, 2010

Allahabad High Court
State Of U.P. vs Vishnu Dayal on 28 July, 2010
Court No. - 49
Case :- GOVERNMENT APPEAL No. - 3057 of 1983

Petitioner :- State Of U.P.
Respondent :- Vishnu Dayal

Petitioner Counsel :- A.G.A.

Hon’ble Bala Krishna NaraVana.J.

The concerned Chief Judicial Magistrate is directed to submit a report
whether the bailable warrant issued against the opposite party has been
executed or not.

List after one month.

Order Date :- 28.7.2010

Pk