Citation : 2013 Latest Caselaw 843 ALL
Judgement Date : 12 April, 2013
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 25 Case :- CRIMINAL REVISION No. - 905 of 2009 Petitioner :- Ram Kinkar And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- Dr. C.P. Upadhyay Respondent Counsel :- Govt. Advocate,A.K. Tripathi,K.K.Chaurasiya Hon'ble Mrs. Jayashree Tiwari,J.
Case called out in the revised list.
Learned counsel for the revisionist has sent illness slip today. The same be taken on record and be made part of the record. This is the seventh time when this illness slip has been sent on behalf of the revisionist to pass over the case.
However, the case is adjourned again and again, list this matter peremptorily in the next cause list.
As the revision pertains to years 2009 and the proceedings of the lower court are held-up on account of pendency of this revision, it is requested that learned counsel for the revisionist to positively argue the matter on the next date fixed.
However, interim order, if any, is vacated.
Order Date :- 12.4.2013
Monika
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!