Allahabad High Court High Court

Udai Narayan vs State Of U.P. on 22 July, 2010

Allahabad High Court
Udai Narayan vs State Of U.P. on 22 July, 2010
Court No. - 46

Case :- CRIMINAL APPEAL No. - 4693 of 2010

Petitioner :- Udai Narayan
Respondent :- State Of U.P.
Petitioner Counsel :- Hari Om Khare
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon’ble S.C. Agarwal,J.

Admit.

Connect with Criminal Appeal No. 4696 of 2010.

Call for the record within four weeks.

Learned Additional Government may file written objections
under first proviso to Section 389 (1) within the aforesaid period.

List in the week commencing 23.8.2010 for consideration of
prayer for bail.

Order Date :- 22.7.2010
KU