Allahabad High Court High Court

Udai Bhan Singh vs State Of U.P. on 8 January, 2010

Allahabad High Court
Udai Bhan Singh vs State Of U.P. on 8 January, 2010
Court No. - 7

Case :- CRIMINAL APPEAL No. - 356 of 1996

Petitioner :- Udai Bhan Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Mustafa Khan
Respondent Counsel :- Govt. Advocate

Hon'ble Vedpal,J.

List revised.

None responds on behalf of the appellant.
Neither any adjournment slip has been
received nor request for adjournment was
made.

Issue bailable warrant of arrest against the
appellant fixing 29.1.2010. 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