Citation : 2022 Latest Caselaw 133 ALL
Judgement Date : 22 February, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 1 Case :- CRIMINAL APPEAL No. - 27 of 2000 Appellant :- Kashi Ram Verma Respondent :- State of U.P. Counsel for Appellant :- From Jail,Shitla Prasad Tripathi,Smt. Sarojini Bala,Umesh Pratap Singh Counsel for Respondent :- G.A. Hon'ble Ramesh Sinha,J.
Hon'ble Vivek Varma,J.
(The judgment is pronounced in terms of Chapter VII Sub-rule (2) of Rule (1) of the Allahabad High Court Rules, 1952 by Hon?ble Ramesh Sinha, J.)
(Per Ramesh Sinha, J. for the Bench )
The instant criminal appeal is partly allowed vide our order of date passed on separate sheets contained in Capital Sentence No. 1 of 2000 : State of U.P. Vs. Krishna Murari alias Murli and others.
(Vivek Varma, J.) (Ramesh Sinha, J.)
Order Date :- 22.2.2022
Ajit/-
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!