Court No. - 20 Criminal Misc. Application No.4873 of 2010 In re Case :- BAIL No. - 3293 of 2009 Petitioner :- Ajay Kumar Bajpayee Respondent :- The State Of U.P. Petitioner Counsel :- Arun Sinha,Pranshu Agarwal Respondent Counsel :- Govt.Advocate Hon'ble Raj Mani Chauhan,J.
Heard the learned counsel for the applicant.
This application has been moved by the applicant for allowing two months
more time to repay the amount in compliance of the Court’s order dated
9.6.2009.
The learned counsel for the applicant submits that the Court while allowing
the bail application of the accused-applicant ordered to repay the sale
consideration to the complainant within six months from the date of order.
The accused could be released after 40 days from the date of order. He
thereafter fell ill and suffered from jaundice, therefore, he could manage the
total amount to be paid to the complainant. Now the accused requires two
months more time to manage the amount to be paid to the complainant.
The ground shown is sufficient.
The application is allowed. The applicant is allowed two months more time in
continuance of the order dated 9.6.2009 passed in Criminal Misc. Case
No.3293(B) of 2009 for compliance of the Court’s order.
The office is directed to issue copy of the order today to the learned counsel
for the applicant on payment of usual charges, if possible.
Order Date :- 21.1.2010
Prajapati