Allahabad High Court High Court

Madan Gopal vs State Of U.P. on 2 February, 2010

Allahabad High Court
Madan Gopal vs State Of U.P. on 2 February, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 486 of 2010

Petitioner :- Madan Gopal
Respondent :- State Of U.P.
Petitioner Counsel :- Vikrant Rana
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard the learned counsel for the appellant and learned AGA.

Admit.

Summon the trial court record.

Bail prayer of the appellant shall be considered after receipt of the record.
Office is directed to get the record within one month.

List this case in the month of March, 2010 for the said purpose.

Order Date :- 2.2.2010
Gss