Allahabad High Court High Court

Kailash Yadav & Others vs State Of U.P. on 24 June, 2010

Allahabad High Court
Kailash Yadav & Others vs State Of U.P. on 24 June, 2010
Court No. - 40

Case :- CRIMINAL APPEAL No. - 3986 of 2010

Petitioner :- Kailash Yadav & Others
Respondent :- State Of U.P.
Petitioner Counsel :- R.C. Yadav
Respondent Counsel :- Govt. Advocate

Hon'ble Virendra Singh,J.

Heard learned counsel for the applicant, learned A.G.A. and perused the
record.

Admit.

The record of the lower court be summoned.
Counter affidavit , if any, may be filed to the date fixed.
The applicants/accused persons are alleged to have been enlarge on bail. Let
the bail of same bail order be continued till disposal of this Crl. Appeal
subject to filing a fresh bail bonds for appearance in this bail by the
appearance on the same terms and conditions before the Trial Court within
fifteen days. The fresh bail bonds be also transmitted to this Court along with
the record of the learned lower Court. Meanwhile the operation of the
order/judgment and sentence shall remain stayed till the disposal of this
application.

Order Date :- 24.6.2010
Naresh