Allahabad High Court
Wali Mohd. And Another vs State Of U.P. on 14 July, 2010
Court No. - 43 Case :- CRIMINAL APPEAL No. - 2925 of 1985 Petitioner :- Wali Mohd. And Another Respondent :- State Of U.P. Petitioner Counsel :- Keshav Sahai Respondent Counsel :- A.G.A. Hon'ble Ravindra Singh,J.
Sri Keshav Sahai, learned counsel for the appellants has died.
Issue notice to the appellants through C.J.M.Basti to engage some other
counsel, returnable within a period of four weeks.
List thereafter for orders.
Order Date :- 14.7.2010
Su