Allahabad High Court High Court

Ikram vs State Of U.P. on 8 January, 2010

Allahabad High Court
Ikram vs State Of U.P. on 8 January, 2010
Court No. - 43

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 28564 of 2009

Petitioner :- Ikram
Respondent :- State Of U.P.
Petitioner Counsel :- Irshad Husain,Manish Tiwari
Respondent Counsel :- Govt Advocate,Govind Saran Hajela

Hon'ble Vinod Prasad,J.

Heard.

It is contended by the learned counsel for the applicant that in the other cross
version, discharge prayer of the accused are still being considered and trial is
not progressing because of the aforesaid reason.

Sri Manish Tiwari, Advocate prays for and is granted a week’s time to file
latest order sheet of the trial court.

List on 21.1.2010.

Order Date :- 8.1.2010
Gss