Allahabad High Court High Court

Rajendra & Anr. vs State Of U.P. on 3 February, 2010

Allahabad High Court
Rajendra & Anr. vs State Of U.P. on 3 February, 2010
Court No. - 5
Crl. Misc.Application No.2403 of
2010.
In re :
Case :- CRIMINAL APPEAL No. - 395 of 2006

Petitioner :- Rajendra & Anr.
Respondent :- State Of U.P.
Petitioner Counsel :- S.M.Nasir
Respondent Counsel :- G.A.

Hon'ble Vedpal,J.

Hon’ble Vedpal,J.
This is an application for
cancellation of bail.
Learned counsel for the
appellant seeks two weeks’ time
to file objection/counter affidavit
against this application.
List thereafter.

Order Date :- 3.2.2010
Tripathi