Allahabad High Court
Jai Karan vs State Of U.P. on 10 August, 2010
Court No. - 46 Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 5162 of 2010 Petitioner :- Jai Karan Respondent :- State Of U.P. Petitioner Counsel :- J.P. Yadav Respondent Counsel :- Govt. Advocate Hon'ble Amar Saran,J.
Hon’ble Surendra Singh,J.
Admit.
Call for the record within four weeks.
Learned Additional Government Advocate may file written objections under
first proviso to Section 389(1) Cr.P.C. within the aforesaid period.
List in the week commencing 13.9.2010 for consideration of prayer for bail.
Order Date :- 10.8.2010
Mt/