Allahabad High Court High Court

Ram Ji Lal vs State Of U.P. on 22 January, 2010

Allahabad High Court
Ram Ji Lal vs State Of U.P. on 22 January, 2010
Court No. - 45

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 29173 of 2008

Petitioner :- Ram Ji Lal
Respondent :- State Of U.P.
Petitioner Counsel :- Nisar Uddin,Arvind Kumar Srivastava
Respondent Counsel :- Govt. Advocate,A K Ojha

Hon'ble Vijay Kumar Verma,J.

Sri Manish Tiwary and Sri A. K. Awasthi, Advocates have filed memo of
appearance on behalf of the applicant. Earlier engaged counsel is not available
to argue the bail application. Therefore, Sri Manish Tiwary and Sri A. K.
Awasthi are pemitted to appear as counsel on behalf of the applicant.

As prayed by learned counsel for the applicant, list in the next cause list
showing the name of Sri Manish Tiwary and Sri A. K. Awasthi as counsel of
the applicant.

Order Date :- 22.1.2010
yachna