Allahabad High Court
Rakesh Kumar vs State Of U.P. on 4 February, 2010
Court No. - 43 Case :- CRIMINAL APPEAL No. - 5632 of 2005 Petitioner :- Rakesh Kumar Respondent :- State Of U.P.
Petitioner Counsel :- K.D. Tiwari,K.K. Arya
Respondent Counsel :- Govt. Advocate
Hon’ble Vinod Prasad J.
Heard learned counsel for the appellant and the learned A.G.A.
At this stage, I do not find any reason to grant bail to the appellant, Rakesh
Kumar. His bail prayer is declined and the same is rejected.
Order Date :- 4.2.2010
PKC