Allahabad High Court High Court

Chhotay Lal vs State Of U.P. on 16 July, 2010

Allahabad High Court
Chhotay Lal vs State Of U.P. on 16 July, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 4576 of 2010

Petitioner :- Chhotay Lal
Respondent :- State Of U.P.
Petitioner Counsel :- N.I. Jafri
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard the learned counsel for the appellant and the learned A.G.A.

Admit.

Issue notice.

Summon the lower court record at an early date.

Dt. 16.7.2010

NA

(Order on bail application no. 193570 of 2010)

Hon’ble Ravindra Singh,J.

Heard the learned counsel for the appellant and the learned A.G.A.

The learned A.G.A. prays for and is granted 10 days time to file
objection/counter affidavit.

List on 16.8.2010.

Order Date :- 16.7.2010
N.A.