Allahabad High Court
Faheemuddin vs State Of U.P. on 25 January, 2010
Court No. - 43 Case :- CRIMINAL APPEAL No. - 8209 of 2008 Petitioner :- Faheemuddin Respondent :- State Of U.P. Petitioner Counsel :- Siddharth Shanker Mishra Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Learned AGA has filed a written objection today in Court, which is taken on
record.
Heard learned counsel for the appellant and the learned AGA.
At this stage, there is no reason to grant bail to the appellant Faheemuddin as
he has been convicted with gang rape.
His bail prayer is declined and is rejected.
Order Date :- 25.1.2010
AKG/-