Allahabad High Court
Kalyan Singh @ Kallu & Another vs State Of U.P. on 28 June, 2010
Court No. - 40 Case :- CRIMINAL APPEAL No. - 4022 of 2010 Petitioner :- Kalyan Singh @ Kallu & Another Respondent :- State Of U.P. Petitioner Counsel :- Rajul Bhargava Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Admit.
Summon the trial court record.
This appeal is directed to come up along with the Criminal Appeal No.
3935/2010 preferred by co-accused Ram Kishun alias Nanhey.
Learned AGA is allowed two weeks time to file objection on bail prayer of
the appellant.
Bail prayer of the appellants shall be considered after the receipt of the record.
List on 19.7.2010 before the appropriate bench for the said purpose.
Order Date :- 28.6.2010
SKS/4022/10