Allahabad High Court High Court

Rakesh Gautam vs State Of U.P. on 8 July, 2010

Allahabad High Court
Rakesh Gautam vs State Of U.P. on 8 July, 2010
Court No. - 46

Case :- CRIMINAL APPEAL No. - 4363 of 2010

Petitioner :- Rakesh Gautam
Respondent :- State Of U.P.
Petitioner Counsel :- S.K. Yadav
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon’ble Yogesh Chandra Gupta,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 :- 8.7.2010
NS