Allahabad High Court High Court

Patiram vs State Of U.P. on 18 January, 2010

Allahabad High Court
Patiram vs State Of U.P. on 18 January, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 172 of 2010

Petitioner :- Patiram
Respondent :- State Of U.P.
Petitioner Counsel :- Rajendra Kumar Pandey,Rajiv Kumar Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Admit.

Summon the trial court record.
The bail prayer of the appellant shall be considered after the receipt of the
record.

Office is directed to get the record within three weeks and list this appeal on
16.2.2010 for consideration of bail prayer of the appellant.
Order Date :- 18.1.2010
AKG/-