Allahabad High Court High Court

Manish @ Mantu vs State Of U.P. on 24 June, 2010

Allahabad High Court
Manish @ Mantu vs State Of U.P. on 24 June, 2010
Court No. - 40

Case :- CRIMINAL APPEAL No. - 3980 of 2010

Petitioner :- Manish @ Mantu
Respondent :- State Of U.P.
Petitioner Counsel :- Manish Kumar Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Virendra Singh,J.

Heard learned counsel for the applicant, learned A.G.A. and perused the
record.

Admit.

The record of the lower court be summoned.

Counter affidavit , if any, may be filed to the date fixed.
The applicant/accused person is alleged to have been enlarge on bail. Let the
bail of same bail order be continued till disposal of this Crl. Appeal subject to
filing a fresh bail bonds for appearance in this bail by the appearance on the
same terms and conditions before the Trial Court within fifteen days. The
fresh bail bonds be also transmitted to this Court along with the record of the
learned lower Court. Meanwhile the operation of the order/judgment and
sentence shall remain stayed till the disposal of this application.
Order Date :- 24.6.2010
Naresh