Allahabad High Court High Court

Rakesh Kumar vs State Of U.P. on 4 February, 2010

Allahabad High Court
Rakesh Kumar vs State Of U.P. on 4 February, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 5632 of 2005
Petitioner :- Rakesh Kumar

Respondent :- State Of U.P.

Petitioner Counsel :- K.D. Tiwari,K.K. Arya
Respondent Counsel :- Govt. Advocate

Hon’ble Vinod Prasad J.

Heard learned counsel for the appellant and the learned A.G.A.
At this stage, I do not find any reason to grant bail to the appellant, Rakesh

Kumar. His bail prayer is declined and the same is rejected.

Order Date :- 4.2.2010
PKC