Allahabad High Court High Court

Girish Kumar @ Anand & Another vs State Of U.P. on 27 January, 2010

Allahabad High Court
Girish Kumar @ Anand & Another vs State Of U.P. on 27 January, 2010
Court No. - 42

Case :- CRIMINAL APPEAL No. - 487 of 2004

Petitioner :- Girish Kumar @ Anand & Another
Respondent :- State Of U.P.
Petitioner Counsel :- P. Dikshit
Respondent Counsel :- A.G.A.,Akhilesh Singh

Hon'ble Rakesh Tiwari,J.

Hon’ble Rajesh Chandra,J.

The High Court vide its order dated 28.1.2004 directed that the prayer
for bail of accused appellants Girish Kumar and Shiv Pal Singh shall be
considered after receipt of the lower court record. The lower court record has
been received.

The case is taken up in the revised list. None has appeared on behalf of
the appellants to press the prayer for bail. Heard learned AGA and perused the
record.

After considering the entire evidence, the findings recorded by the
lower court as well as the submissions made by the learned AGA, in the
considered opinion of this Court, no ground is made out to enlarge the
appellants on bail. Accordingly, the prayer for bail is rejected.

Lower Court record having been received, the office is directed to
prepare typed paper book expeditiously within a period of two weeks and list
the appeal thereafter for hearing.

Order Date :- 27.1.2010

CPP/-