Allahabad High Court High Court

Surendra Singh vs State Of U.P. on 13 July, 2010

Allahabad High Court
Surendra Singh vs State Of U.P. on 13 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 13351 of 2010

Petitioner :- Surendra Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Amit Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Shashi Kant Gupta,J.

By order dated 25.5.2010 learned counsel for the applicant was directed to file
supplementary affidavit enclosing a copy of the statement of the prosecutrix
recorded under Section 164 CrPC.

Learned counsel for the applicant states that no statement of the prosecutrix
was recorded under Section 164 CrPC.

Learned AGA, on the basis of instructions received, has stated that the
statement of the prosecutrix under Section 164 CrPC has been recorded.

In view of the above, put up this matter as fresh on 20.7.2010.

In the meantime, learned AGA is directed to obtain and produce a copy of the
statement of the prosecutrix recorded under Section 164 CrPC.

Order Date :- 13.7.2010
vinay