Allahabad High Court High Court

Raj Veer Singh vs State Of U.P. on 12 July, 2010

Allahabad High Court
Raj Veer Singh vs State Of U.P. on 12 July, 2010
Court No. - 46

Case :- CRIMINAL APPEAL No. - 4471 of 2010

Petitioner :- Raj Veer Singh
Respondent :- State Of U.P.
Petitioner Counsel :- P.C. Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon’ble S.C. Agarwal,J.

Admit.

Call for the record within four weeks.

Learned Additional Government Advocate may file written
objections under first proviso to section 389(1) Cr.P.C. within the
aforesaid period.

List in the week commencing 16.8.2010 for consideration of
prayer for bail.

Order Date :- 12.7.2010

Ishrat