Allahabad High Court High Court

Suresh Chandra Yadav vs State Of U.P. on 23 June, 2010

Allahabad High Court
Suresh Chandra Yadav vs State Of U.P. on 23 June, 2010
Court No. - 40

Case :- CRIMINAL APPEAL DEFECTIVE No. - 278 of 2010

Petitioner :- Suresh Chandra Yadav
Respondent :- State Of U.P.
Petitioner Counsel :- J.N. Singh,Arimardan Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Virendra Singh,J.

Heard and perused the record.

There is a delay of 23 days in filing the criminal appeal which is
hereby condoned as per prayer of the applicant.

Let the criminal appeal be registered.

Notice has also been served on the State of U.P. – the respondent,
Counter affidavit, if any, may be filed up to the date fixed.

Let the record of Lower Court be summoned and let the bail
appliction of the accused be put up for hearing on 29.07.2010.

Order Date :- 23.6.2010
Jaideep/-