Allahabad High Court
Suresh Giri vs State Of U.P. on 5 January, 2010
Court No. - 7 Case :- CRIMINAL APPEAL No. - 783 of 2009 Petitioner :- Suresh Giri Respondent :- State Of U.P. Petitioner Counsel :- Indra Pratap Singh,Onkar Nath Tiwari Respondent Counsel :- G.A.,Surya Prakash Singh Hon'ble Vedpal,J.
List revised.
None responds to press the prayer
for bail and suspension of sentence.
The prayer for bail and suspension
of sentence is therefore, refused for
non prosecution.
List the appeal for hearing in the
hearing list in the next cause list.
Order Date :- 5.1.2010
Tripathi