Allahabad High Court High Court

State vs Vilayat And Another on 11 August, 2010

Allahabad High Court
State vs Vilayat And Another on 11 August, 2010
Court No. - 55

Case :- GOVERNMENT APPEAL No. - 3173 of 1986

Petitioner :- State
Respondent :- Vilayat And Another
Petitioner Counsel :- A.G.A.

Hon'ble Mrs. Poonam Srivastav,J.

Hon’ble Bala Krishna Narayana,J.

The instant appeal was admitted by this Court vide order dated
21.8.1990 but no appearance has been filed on behalf of
accused/respondents.

Non-bailable warrants are issued against accused/respondents.

Chief Judicial Magistrate, Rampur is directed to ensure that non-
bailable warrants are served upon them. They are taken into
custody and produced before this Court on 7.9.2010.

Office is directed to summon record of the lower court at an early
date so that paper books may be prepared and appeal may be
heard.

List this appeal on 7.9.2010.

Order Date :- 11.8.2010
rkg