Allahabad High Court High Court

Ashok Nai vs State Of U.P. on 7 July, 2010

Allahabad High Court
Ashok Nai vs State Of U.P. on 7 July, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 3900 of 2010

Petitioner :- Ashok Nai
Respondent :- State Of U.P.
Petitioner Counsel :- N.I. Jafri
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.

Order Date :- 7.7.2010
Su

( Orders passed on Crl.Misc. Bail Application No. 170852 of 2010)

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.

Put up on 20.7.2010.

Order Date :- 7.7.2010
Su