Allahabad High Court High Court

Abdul Rahman vs State Of U.P. on 4 February, 2010

Allahabad High Court
Abdul Rahman vs State Of U.P. on 4 February, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 1558 of 2007

Petitioner :- Abdul Rahman

Respondent :- State Of U.P.

Petitioner Counsel :- Mohd. Aslam Ansari,D.P.Singh,J.N.Rai,Mohd.Aslam
Ansari

Respondent Counsel :- Govt. Advocate

Hon’ble Vinod Prasad.J.

Heard the learned cuonsel for the apellant and learned AGA.

At this stage, I am not inclined to grant bail to the appellant Abdul Rahman.
His bail prayer is declined and is rejected.

Order Date :- 4.2.2010
Gss