Allahabad High Court
Vinod And Others vs State Of U.P. & Another on 7 July, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 22508 of 2010 Petitioner :- Vinod And Others Respondent :- State Of U.P. & Another
Petitioner Counsel :- Anubhav Chandra
Respondent Counsel :- Govt. Advocate
Hon’ble Vinod Prasad J.
Heard learned counsel for the applicants and learned AGA.
This application with the prayer to stay the non bailable warrant (NBW) is not
acceptable.
This application is dismissed accordingly.
Order Date :- 7.7.2010
Sharad