Allahabad High Court
Safdar Ali vs State Of U.P. on 7 January, 2010
Court No. - 49 Case :- CRIMINAL APPEAL No. - 51 of 2010 Petitioner :- Safdar Ali Respondent :- State Of U.P. Petitioner Counsel :- Shahroze Khan Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard the learned counsel for the appellant and the learned A.G.A.
Admit.
issue notice.
Summon the trial court record at an early date.
The learned A.G.A. prays for and is granted two weeks time to file objection
for consideration of bail.
List on 27.1.2010.
Order Date :- 7.1.2010
N.A.