Allahabad High Court High Court

Mana @ Manni Lal Pasi vs State Of U.P. on 4 February, 2010

Allahabad High Court
Mana @ Manni Lal Pasi vs State Of U.P. on 4 February, 2010
Court No. - 42

Case :- CRIMINAL APPEAL No. - 4108 of 2005

Petitioner :- Mana @ Manni Lal Pasi
Respondent :- State Of U.P.
Petitioner Counsel :- Abdul Hamid,T.A. Khan
Respondent Counsel :- Govt. Advocate

Hon'ble Rakesh Tiwari,J.

Hon’ble Rajesh Chandra,J.

Heard Sri Rishikant Rai holding brief of Sri Rakesh Pandey, Advocate.
This criminal appeal is listed for hearing on second bail application. The
only argument of learned counsel for the appellant is that the appellant is
languishing in jail since September 2005 and paper book in this case is ready.
He requested the Court to provide him a copy of the paper book for
preparation of the case. On his request a copy of the paper book has been
handed over to him in Court today.

Put up tomorrow at 10.00 a.m. for final hearing.

Order Date :- 4.2.2010
RCT/-