Allahabad High Court High Court

Harpal vs State Of U.P. on 21 January, 2010

Allahabad High Court
Harpal vs State Of U.P. on 21 January, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 5318 of 2009
Petitioner :- Harpal

Respondent :- State Of U.P.

Petitioner Counsel :- Upendra Upadhyay
Respondent Counsel :- Govt. Advocate

Hon’ble Vinod Prasad J.

Heard the learned counsel for the appellant and learned AGA.
At this stage, I am not inclined to grant bail to the appellant Harpal.
Rejected.

Order Date :- 21.1.2010
Gss