Allahabad High Court High Court

Shyam Sunder Yadav vs State Of U.P. on 2 February, 2010

Allahabad High Court
Shyam Sunder Yadav vs State Of U.P. on 2 February, 2010
Court No. - 42

Case :- CRIMINAL APPEAL No. - 512 of 2007

Petitioner :- Shyam Sunder Yadav
Respondent :- State Of U.P.
Petitioner Counsel :- Birendra Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Rakesh Tiwari,J.

Hon’ble Rajesh Chandra,J.

List has been revised. None has appeared on behalf of the appellant to
press the prayer for bail. Heard learned AGA and perused the record.

The High Court vide its order dated 29.1.2007 directed the office to
summon the lower court record. Now the lower court record has been
received.

We have gone through the entire record and the findings recorded in the
impugned judgment by the lower court and find that no ground is made out
to enlarge the appellant on bail. The prayer for bail is refused.

Since the lower court record has been received, the office is directed to
prepare typed copy of the paper book within a period of 4 weeks from today.

List immediately thereafter for hearing.

Order Date :- 2.2.2010
CPP/-