Allahabad High Court High Court

Jawala Prasad vs State Of U.P. on 12 August, 2010

Allahabad High Court
Jawala Prasad vs State Of U.P. on 12 August, 2010
Court No. - 43

Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 5287 of 2010

Petitioner :- Jawala Prasad
Respondent :- State Of U.P.
Petitioner Counsel :- S.K. Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the appellant and learned A.G.A.
Admit. Issue notice.

Summon the trial court record at an early date.
Order Date :- 12.8.2010
Su

( Order on Bail Application)
Hon’ble Ravindra Singh,J.
Heard learned counsel for the appellant and learned A.G.A.
Learned A.G.A.prays for and is granted 10 days’ time to file
objection/counter affidavit.
List on 20. 9.2010.

Order Date :- 12.8.2010
Su