Allahabad High Court High Court

Sukhbir Singh vs State Of U.P. on 5 January, 2010

Allahabad High Court
Sukhbir Singh vs State Of U.P. on 5 January, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 8141 of 2009

Petitioner :- Sukhbir Singh
Respondent :- State Of U.P.
Petitioner Counsel :- S.S. Shah
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard the learned counsel for the appellant and learned AGA.
Admit.

Summon the trial court record.

Appellant is directed to deposit Rs. 5000/- with the trial judge concerned and
rest of the sureties and bail bond shall remain stayed in Misc. Case No. 156
of 2002 in S.T. No. 556 of 2002, State vs. Abad and others, till the pendent
elite of the this appeal before this court.

Dt-5.1.2010.

Order Date :- 5.1.2010
Gss