Allahabad High Court High Court

Chotey Lal vs State Of U.P. on 15 July, 2010

Allahabad High Court
Chotey Lal vs State Of U.P. on 15 July, 2010
Court No. - 46

Case :- CRIMINAL APPEAL No. - 4559 of 2010

Petitioner :- Chotey Lal
Respondent :- State Of U.P.
Petitioner Counsel :- Rahul Kumar Tripathi
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 may file written objections
under first proviso to Section 389 (1) within the aforesaid period.

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

Order Date :- 15.7.2010
KU