Allahabad High Court High Court

Munna Yadav vs State Of U.P. on 13 January, 2010

Allahabad High Court
Munna Yadav vs State Of U.P. on 13 January, 2010
Court No. - 54
Case :- APPLICATION U/S 482 No. - 856 of 2010
Petitioner :- Munna Yadav
Respondent :- State Of U.P.
Petitioner Counsel :- J.P.Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant, learned AGA and Sri Sanjay Kumar,
learned counsel on behalf of the opposite party No.2 .
It is contended by the learned counsel for the opposite party No.2 that this is
the second criminal misc. application, whereas the first criminal misc.
application No. 29493 of 2008 which has been filed by the applicant and four
other persons. In which this Court was pleased to pass the order dated
18.11.2008 in which it is directed that the applicants appear before the court
concerned within 25 days from today and apply for bail, on the day of the
appearance or surrender the same shall be considered and disposed on the
same day by the courts below, but in pursuance of the order dated 18.11.2008
the applicants did not appear before the court concerned within 25 days.
Thereafter non- bailable warrant has been issued.
However, considering the submission and perusing the order dated
18.11.2008. It appears that this is the second criminal misc. application, which
is not maintainable and is accordingly dismissed.
Order Date :- 13.1.2010
Salim