Allahabad High Court High Court

Rajendra vs State Of U.P. on 26 July, 2010

Allahabad High Court
Rajendra vs State Of U.P. on 26 July, 2010
Court No. - 25

Case :- CRIMINAL APPEAL No. - 1336 of 2010

Petitioner :- Rajendra
Respondent :- State Of U.P.
Petitioner Counsel :- Manoj Kumar Verma,Arun Sinha,Smt. Kushma
Devi
Respondent Counsel :- Govt. Advocate

Hon'ble Abdul Mateen,J.

Hon’ble Yogendra Kumar Sangal,J.

Shri Siddharth Sinha, Advocate and Shri Syed. Malik-E-Ashtar Rizvi,
Advocate appearing for the appellants submit that they are ready to
argue the matter with respect to prayer for consideration of bail in
pending appeal but Shri Manoj Kumar Verma, Advocate and Smt.
Kushma Devi, Advocate, who have filed criminal appeal of Guni Ram
& Ramadhar i.e. appellants of Criminal Appeal Nos. 1525 of 2010 &
1282 of 2010 respectively, are not present.
The matter with respect to prayer for consideration of bail in pending
appeal cannot be heard in part.

Let notice be issued to Smt. Kushma Devi, Advocate and Shri Monoj
Kumar Verma, Advocate to appear and inform the Court whether they
are ready to argue the matter with respect to prayer for consideration
bail in pending appeal or not?

List this case on 10.08.2010.

Order Date :- 26.7.2010
Pradeep/-