Allahabad High Court High Court

Gopal Saxena And Others vs State Of U.P. on 4 January, 2010

Allahabad High Court
Gopal Saxena And Others vs State Of U.P. on 4 January, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 8198 of 2009

Petitioner :- Gopal Saxena And Others
Respondent :- State Of U.P.
Petitioner Counsel :- Ronak Chaturvedi
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the appellants and the learned AGA.

Admit.

Put up day after tomorrow i.e. 6.1.2010 as an unlisted case along with
Criminal Appeal No. 6837 of 2009 (Gajendra Vs. State of U.P.) showing the
name of Sri Vishwa Pratap Singh as counsel for the informant for
consideration of bail prayer of the appellants.

Meanwhile, learned AGA may file counter affidavit, if he so desires.

Order Date :- 4.1.2010
AKG/-