Allahabad High Court High Court

Pawan Shukla vs State Of U.P. on 29 June, 2010

Allahabad High Court
Pawan Shukla vs State Of U.P. on 29 June, 2010
Court No. - 20

Case :- BAIL No. - 4847 of 2010

Petitioner :- Pawan Shukla
Respondent :- State Of U.P.
Petitioner Counsel :- S.N. Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Raj Mani Chauhan,J.

The accused-applicant Pawan Shukla, who is involved and detained in Case
Crime No. 874 of 2007 under Sections 498-A, 304-B I.P.C. and 3/4 Dowry
Prohibition Act, relating to Police Station Kotwali Unnao, District Unnao, has
applied Second Bail application. The first bail application had been rejected
by Hon’ble Vedpal,J. vide order dated 31.07.2009.
Therefore, list in the second week of July, 2010 as fresh before appropriate
bench along with Criminal Misc. Case No. 5522 (B) of 2007.
Order Date :- 29.6.2010
Renu