Allahabad High Court
State Of U.P. vs Ausaf Bhati And Another on 21 January, 2010
Court No. - 52 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 12329 of 2001 Petitioner :- State Of U.P. Respondent :- Ausaf Bhati And Another Petitioner Counsel :- A.G.A. Respondent Counsel :- S.P. Singh Raghav Hon'ble Arvind Kumar Tripathi,J.
Counsel for the applicant submitted that an application was moved for recall
of the order and to cancel the bail granted to the applicant. However, the
recall application dated 1.4.2003 was rejected by Hon’ble Vinod Prasad, J on
5.9.2006. The applicant came to know that this application for recall of the
order was rejected by order dated 5.9.2006 then on 2.12.2009 recall
application along with application under Section 5 of Indian Limitation Act
was filed.
List in the next cause list before appropriate court.
Order Date :- 21.1.2010
Manoj