Allahabad High Court
Mohd. Furkan vs State Of U.P. on 5 January, 2010
Court No. - 49 Case :- CRIMINAL APPEAL No. - 8309 of 2009 Petitioner :- Mohd. Furkan Respondent :- State Of U.P. Petitioner Counsel :- N.I. J afri Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the appellant and learned A.G.A.
Admit.
Issue notice.
Summon the trial court record at an early date.
For consideration of bail learned A.G.A. prays for and is granted two weeks
time to file objection.
List on 21.01.2010.
Order Date :- 5.1.2010
RPD