Allahabad High Court
Ram Briksha Tiwari vs State Of U.P. & Another on 28 July, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 23880 of 2010 Petitioner :- Ram Briksha Tiwari Respondent :- State Of U.P. & Another Petitioner Counsel :- P.C.Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicant and the learned AGA.
I have perused the order dated 24.6.2010 passed by Additional Sessions
Judge, F.T.C. No. 1, Mau in S.T. No. 370/2006, under Sections 452, 323, 504,
506, 307 I.P.C. and 3(1)10 SC/ST Act, P.S. Kopaganj, District Mau.
The said order does not suffer from any error of law.
This Crl. Misc. Application stands dismissed with a direction that the bail
prayer of the applicant be considered expeditiously without unreasonable
delay in the aforesaid case.
Order Date :- 28.7.2010
AKG/-