Allahabad High Court
Hari Om vs State Of U.P. on 11 January, 2010
Court No. - 43 Case :- CRIMINAL APPEAL No. - 89 of 2010 Petitioner :- Hari Om Respondent :- State Of U.P.
Petitioner Counsel :- Manoj SriVastaVa,Rajesh Sharma
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 25th January, 2010 for consideration of bail prayer of the
appellant.
Order Date :- 11.1.2010
AKG/-