Allahabad High Court High Court

Wazid Ali vs State Of U.P. on 2 February, 2010

Allahabad High Court
Wazid Ali vs State Of U.P. on 2 February, 2010
Court No. - 49

Case :- CRIMINAL APPEAL No. - 465 of 2010

Petitioner :- Wazid Ali
Respondent :- State Of U.P.
Petitioner Counsel :- Ashish Kumar Sinha
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the appellant and the learned AGA for the State-
respondent.

The present criminal appeal has been filed against the Judgement and order
dated 22.1.2010, passed by the Additional Sessions Judge/Fast Track Court
No.2, Kushi Nagar at Padrauna in Sessions Trial No.58 of 2007, under
Sections 8/20/22 NDPS Act convicting and sentencing the appellant for
imprisonment of 10 years and fine of Rs. one lakh.
Admit.

Summon the lower Court record at an early date.
Learned AGA prays for and is granted a months’ time to file his objection.
List thereafter.

Order Date :- 2.2.2010
Hasnain