Allahabad High Court High Court

Ram Suchit vs State Of U.P. on 29 January, 2010

Allahabad High Court
Ram Suchit vs State Of U.P. on 29 January, 2010
Court No. - 5

Case :- CRIMINAL APPEAL No. - 184 of 2010

Petitioner :- Ram Suchit
Respondent :- State Of U.P.
Petitioner Counsel :- Arvind K. Verma
Respondent Counsel :- Govt. Advocate

Hon'ble Vedpal,J.

Heard the parties.

The appeal is admitted for hearing.

Summon the lower court record within fifteen days.

List the appeal thereafter for hearing on the prayer for bail.

Objection against the prayer for bail, if any, may be filed by learned A.G.A. in
the meantime.

Order Date :- 29.1.2010
Tripathi