Allahabad High Court
Tata @ Ramanand & Another vs State Of U.P. on 21 January, 2010
Court No. - 43 Case :- CRIMINAL APPEAL No. - 4774 of 2006 Petitioner :- Tata @ Ramanand & Another Respondent :- State Of U.P.
Petitioner Counsel :- Ram Babu Sharma,B. Ram,V,K,Jaiswal
Respondent Counsel :- Govt. Advocate
Hon’ble Vinod Prasad J.
Heard the learned counsel for the appellants and learned AGA.
At this stage, I am not inclined to grant bail to the appellants Tata alias
Ramanand and Billu alias Bijendra as they are charged with gang rape.
Rejected.
Order Date :- 21.1.2010
Gss