Allahabad High Court High Court

Ram Saran @ Bajrangi vs State Of U.P. on 9 August, 2010

Allahabad High Court
Ram Saran @ Bajrangi vs State Of U.P. on 9 August, 2010
Court No. - 43

Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 2647 of 2008

Petitioner :- Ram Saran @ Bajrangi
Respondent :- State Of U.P.
Petitioner Counsel :- Birendra S. Pandey
Respondent Counsel :- Govt.Advocate

Hon'ble Ravindra Singh,J.

Heard the learned counsel for the appellant and the learned A.G.A.

Admit.

Issue notice.

The learned A.G.A. prays for and is granted 10 days time to seek instruction
with regard to the criminal antecedenct of the appellant.

List on 25.8.2010.

Order Date :- 9.8.2010
N.A.