Allahabad High Court
Chaila @ Chail Bihari vs State Of U.P. on 28 January, 2010
Court No. - 43 Case :- CRIMINAL APPEAL No. - 3031 of 2009 Petitioner :- Chaila @ Chail Bihari Respondent :- State Of U.P.
Petitioner Counsel :- Lalit Kumar Shukla,RajiV Gupta
Respondent Counsel :- Govt. Advocate
Hon’ble Vinod Prasad J.
Heard learned counsel for the appellant and the learned A.G.A.
At this stage, there is no reason to grant bail to the appellant.
Hence the bail prayer of the appellant-Chaila @ Chail Bihari is declined and
is rejected.
Order Date :- 28.1.2010
Salim