Allahabad High Court High Court

Smt. Fatma vs State Of U.P. on 3 February, 2010

Allahabad High Court
Smt. Fatma vs State Of U.P. on 3 February, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 24568 of 2008
Petitioner :- Smt. Fatma

Respondent :- State Of U.P.

Petitioner Counsel :- Sumit Daga
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

List revised.

The present application has been filed for cancellation of bail.

On request made on behalf of the counsel for the applicant, list in the next
cause list of old cases.

Order Date :- 3.2.2010

Naresh/24568/08.