Court No. - 54 Case :- APPLICATION U/S 482 No. - 1556 of 2010 Petitioner :- Raj Dhari Respondent :- State Of U.P. Petitioner Counsel :- Smt. Manju R. Chauhan Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicant and learned A.G.A.
This application has been filed with a prayer to direct the learned
Additional Sessions Judge -IV Mirzapur to decide Misc.
Bail(Cancellation) Application No. 72 of 2009 in case crime no. C-14 of
2007 under section 364 I.P.C. registered at P.S. Vindhyachal district
Mirzapur.
Considering the facts and circumstance of the case it is directed that in
case the above mentioned bail cancellation application is pending, the
same shall be heard and disposed of in accordance with the provisions of
law.
With the above direction this application is finally disposed of.
Order Date :- 22.1.2010
N.A.