Allahabad High Court
Sanjay vs State Of U.P. on 10 May, 2010
Court No. - 43 Case :- CRIMINAL APPEAL No. - 1043 of 2010 Petitioner :- Sanjay Respondent :- State Of U.P. Petitioner Counsel :- Ajay Kumar Sharma Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard the learned counsel for the appellant and learned AGA
The appellant was arrested at the spot. Prosecution case against the appellant
is that he along with five other persons have ravished the chastity of the
victim.
There is no reason to grant bail to the appellant Sanjay.
Rejected.
Order Date :- 10.5.2010
Gss