Allahabad High Court
Ajai Kumar Verma @ Tunni vs State Of U.P. on 6 August, 2010
Court No. - 30 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 11128 of 2010 Petitioner :- Ajai Kumar Verma @ Tunni Respondent :- State Of U.P. Petitioner Counsel :- K.N. Singh,R.K. Mishra Respondent Counsel :- Govt Advocate Hon'ble Amreshwar Pratap Sahi,J.
Heard learned counsel for the applicant and Sri D.R.
Chaudhary, learned Government Advocate.
The concerned C.O. was present in Court but it is
unfortunate that he did not instruct the learned Government
Advocate appropriately as directed by this Court earlier.
Learned Government Advocate has urged that action shall
be taken against the officer.
He prays that the matter be taken up on Friday next i.e.
13.08.2010, by which time an appropriate report shall be
produced before the Court with regard to the recovery of the
girl.
List on 13.08.2010.
Order Date :- 6.8.2010
Akv