Allahabad High Court High Court

Rajesh Yadav vs State Of U.P. on 6 August, 2010

Allahabad High Court
Rajesh Yadav vs State Of U.P. on 6 August, 2010
Court No. - 46

Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 5093 of 2010

Petitioner :- Rajesh Yadav
Respondent :- State Of U.P.
Petitioner Counsel :- C.P. Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon’ble Rajesh Dayal Khare,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 06.09.2010 for consideration of
prayer for bail.

Order Date :- 6.8.2010
Ishrat