Allahabad High Court High Court

Haseen, vs State Of U.P. on 2 April, 2010

Allahabad High Court
Haseen, vs State Of U.P. on 2 April, 2010
Court No. - 2

Case :- CRIMINAL APPEAL No. - 882 of 2010

Petitioner :- Haseen,
Respondent :- State Of U.P.
Petitioner Counsel :- Vijay Kumar
Respondent Counsel :- G.A.

Hon'ble S.N.H. Zaidi,J.

Heard.

Admit.

The appellant has been convicted and sentenced to seven
years R.I. and fine of Rs.1000/- under section 376 (1) I.P.C.
and sentence of lesser period and fine under section 506 Part
II I.P.C.

Learned A.G.A. prays for and is allowed time to file
objection in writing against the prayer of bail of the appellant
during the pendency of appeal.

Record of the lower court be called for.

List after a month.

Order Date :- 2.4.2010
ank