Allahabad High Court
Kallo Alias Jag Pal vs State Of U.P. & Another on 11 August, 2010
Court No. - 43 Case :- APPLICATION U/S 482 No. - 25330 of 2010 Petitioner :- Kallo Alias Jag Pal Respondent :- State Of U.P. & Another Petitioner Counsel :- Aditya Prasad Mihsra,Ravi Shankar Tiwari 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 quash the order dated
7.7.2010 passed by learned Sessions Judge, Shahjahanpur in Case
Crime No. 257 of 2005 under section 25 of the Arms Act, Police Station
Madanpur, District Shahjahanpur.
From the perusal of the record it appears that the In-charge Sessions
Judge, Shahjahanpur has refused the prayer for bail made by the
applicant. The applicant is having remedy to move fresh bail application
before the court concerned.
With the above direction, this application is finally disposed of.
Order Date :- 11.8.2010
Su