Allahabad High Court
Ambika Prasad vs State Of U.P. on 12 August, 2010
Court No. - 43 Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 5307 of 2010 Petitioner :- Ambika Prasad Respondent :- State Of U.P. Petitioner Counsel :- Tara Chand Kaushal,Ashish Chaudhary Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the appellant and learned A.G.A.
Admit.
Issue notice.
Connect with Criminal Appeal No. 4247 of 2010.
Summon the trial court record at an early date.
Order Date :- 12.7.2010
Su
( order on Bail Application)
Hon’ble Ravindra Singh,J.
Heard learned counsel for the appellant and learned A.G.A.
Learned A.G.A.prays for and is granted 10 days’ time to file
objection/counter affidavit.
List on 30.8.2010 along with connected appeal.
Order Date :- 12.8.2010
Su