Allahabad High Court High Court

Surendra Verma vs State Of U.P. on 10 May, 2010

Allahabad High Court
Surendra Verma vs State Of U.P. on 10 May, 2010
Court No. - 25

Case :- CRIMINAL APPEAL No. - 2389 of 2009

Petitioner :- Surendra Verma
Respondent :- State Of U.P.
Petitioner Counsel :- Salil Mohan,S.C. Shukla,Suresh Misra,Vikas Sharma,Vinod
Kumar Singh-Ii
Respondent Counsel :- Govt. Advocate

Hon'ble Abdul Mateen,J.

Hon’ble Virendra Kumar Dixit,J.

Sri Vikas Sharma, Advocate has filed power on behalf of appellants no.
3 and 4, ie. Ravi Verma and Om Prakash Verma. On behalf of rest of
appellants,i.e. appellant no. 1 Surender Verma and appellant no. 2
Ravindra Pratap Verma alias Ravi Verma, power has been filed by Sri
Salil Mohan, Advocate. The appeal was filed on behalf of four
appellants by Sri Salil Mohan Advocate. Sri Salil Mohan is not present.
Sri Vikas Sharma, Advocate cannot be permitted to argue the matter
with respect to prayer of bail in part.

The appeal is accordingly adjourned and shall be listed again.
Order Date :- 10.5.2010
anb