Citation : 2016 Latest Caselaw 2198 ALL
Judgement Date : 3 May, 2016
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 45 Case :- GOVERNMENT APPEAL No. - 2263 of 2009 Appellant :- State Of Uttar Pradesh Respondent :- Shayam Pal And Another Counsel for Appellant :- Desh Ratan Chaudhary Hon'ble Shashi Kant Gupta,J.
Hon'ble Kaushal Jayendra Thaker,J.
In pursuance of the order of this court dated 29.3.2016 the accused respondents Nos. 1 and 2 are present in person before this Court and have been duly identified by their counsel Sri Sudhanshu Singh, who has filed his memo of appearance on their behalf.
Compliance report dated 21.4.2016 in pursuance to the order dated 29.3.2016 has been received from the C.J.M. concerned in which it has been mentioned that the accused respondents have surrendered and have been released on bail after furnishing personal bond and surety bonds along with undertaking that they will appear before this Court on the date fixed.
Office is directed to send reminder to the concerned court below for sending the lower court record at the earliest.
Office is directed to start the process of preparing the typed paper book after the receipt of the lower court record.
List in due course.
The accused respondents need not appear again in person before this Court unless otherwise directed.
Order Date :- 3.5.2016
Irshad
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!