Allahabad High Court High Court

Kunjan Yadav vs State Of U.P., on 2 April, 2010

Allahabad High Court
Kunjan Yadav vs State Of U.P., on 2 April, 2010
Court No. - 18

Case :- CRIMINAL APPEAL No. - 897 of 2010

Petitioner :- Kunjan Yadav
Respondent :- State Of U.P.,
Petitioner Counsel :- Amarjeet Singh Rakhra
Respondent Counsel :- G.A.

Hon'ble S.N.H. Zaidi,J.

Heard.

Admit.

The appellant has been convicted and sentenced to seven
years R.I. and fine of Rs.1000/- under section 307/149 I.P.C.
and sentence of lesser period under section 148, 504, 506
I.P.C.

Learned A.G.A. prays for and is allowed time to file
objection in writing against the prayer of bail of the appellant
during the pendency of appeal.

Record of the lower court be called for.

List after a month along with Criminal Appeal No.554 of
2010.

Order Date :- 2.4.2010
ank