Allahabad High Court High Court

Lala Gujar vs State Of U.P. on 4 February, 2010

Allahabad High Court
Lala Gujar vs State Of U.P. on 4 February, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 439 of 2010

Petitioner :- Lala Gujar
Respondent :- State Of U.P.
Petitioner Counsel :- Jai Singh Chandel
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the appellant and the learned A.G.A.
An affidavit has been filed today, which is taken on record. In the affidavit, it
is mentioned that besides present conviction the appellant has also been
convicted for an offence under section 307 IPC and he is on bail in Criminal
Appeal from this Court in that other case.
Summon the trial court record.

The bail prayer of the appellant shall be considered after the receipt of the
trial court record. Office is directed to get the trial court record within three
weeks.

List this case again on 10.3.2010 for consideration of bail prayer of the
appellant.

Order Date :- 4.2.2010
PKC