Allahabad High Court
Rashid vs State Of U.P. on 21 January, 2010
Court No. - 43 Case :- CRIMINAL APPEAL No. - 219 of 2010 Petitioner :- Rashid Respondent :- State Of U.P.
Petitioner Counsel :- Raj Kumar Khanna
Respondent Counsel :- Govt. Advocate
Hon’ble Vinod Prasad J.
Admit.
Summon the trial court record.
Learned AGA is allowed one week time to file an objection on the bail prayer
of the appellant.
List this appeal on 8.2.2010 for consideration of bail prayer of the appellant.
Order Date :- 21.1.2010
AKG/-