Citation : 2016 Latest Caselaw 2211 ALL
Judgement Date : 4 May, 2016
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 45 Case :- CRIMINAL APPEAL U/S 372 CR.P.C. No. - 1331 of 2016 Appellant :- Krishi Singh Respondent :- State Of U.P. & 2 Others Counsel for Appellant :- Ram Babu Sharma Counsel for Respondent :- G.A.,K.K.Dwivedi Hon'ble Shashi Kant Gupta,J.
Hon'ble Kaushal Jayendra Thaker,J.
In pursuance of the order dated 29.3.2016, Opposite Party Nos. 2 and 3 have appeared in person before this Court today. They have been identified by their counsel Sri K.K. Dwivedi, who has filed his Vakalatnama on their behalf.
C.J.M., Agra, has submitted his report that opposite party Nos. 2 and 3 had surrendered before the C.J.M., Agra, and were released after they furnished their personal bonds as well as two sureties alongwith undertaking that they will appear before this Court on the date fixed.
Office is directed to start the process of preparing the typed paper book of the matter.
List the matter in due course.
The opposite party Nos.2 and 3 need not appear on future dates in person before this Court unless otherwise directed.
Order Date :- 4.5.2016
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!