Allahabad High Court
Daya Shanker vs State Of U.P. on 1 July, 2010
Court No. - 46 Case :- CRIMINAL APPEAL No. - 4186 of 2010 Petitioner :- Daya Shanker Respondent :- State Of U.P. Petitioner Counsel :- M.D. Misra Respondent Counsel :- Govt. Advocate Hon'ble Amar Saran,J.
Hon’ble Yogesh Chandra Gupta,J.
Admit.
Call for the record within four weeks.
Learned Additional Government Advocate may file written
objections under first proviso to section 389(1) Cr.P.C. within the
aforesaid period.
List in the week commencing 9.8.2010 for consideration of prayer
for bail.
Order Date :- 1.7.2010
Ishrat