Allahabad High Court
Jalil vs State Of U.P. on 16 July, 2010
Court No. - 46 Case :- CRIMINAL APPEAL No. - 5732 of 2006 Petitioner :- Jalil Respondent :- State Of U.P. Petitioner Counsel :- Amit Misra,Viresh Misra Respondent Counsel :- Govt. Advocate,Girish Tewari Hon'ble Amar Saran,J.
Hon’ble S.C. Agarwal,J.
The first bail application was rejected by order dated 7.8.2009
for want of prosecution.
It is open for the appellant to move second bail application as he
has not chosen to do the same but he has filed recall application.
He prays for and is granted ten days’ time to file second bail
application.
List immediately thereafter.
Order Date :- 16.7.2010
KU