Supreme Court of India

Akhil Kumar vs Central Bureau Of Investigation on 11 February, 2008

Supreme Court of India
Akhil Kumar vs Central Bureau Of Investigation on 11 February, 2008
Bench: S.B. Sinha, V.S. Sirpurkar
           CASE NO.:
Appeal (crl.)  292 of 2008

PETITIONER:
AKHIL KUMAR

RESPONDENT:
CENTRAL BUREAU OF INVESTIGATION

DATE OF JUDGMENT: 11/02/2008

BENCH:
S.B. SINHA & V.S. SIRPURKAR

JUDGMENT:

JUDGMENT
O R D E R

CRIMINAL APPEAL NO. 292 OF 2008
[Arising out of SLP(Crl.) No.6368/2007]

Leave granted.

Having heard the learned counsel for the parties, we are of the opinion that the
interim bail granted by this Court in favour of the appellant should be allowed to
continue. The appeal is disposed of with the aforementioned direction.