Allahabad High Court High Court

Aruna Sadhawi vs State Of U.P. on 5 August, 2010

Allahabad High Court
Aruna Sadhawi vs State Of U.P. on 5 August, 2010
Court No. - 52
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 24188 of 2009
Petitioner :- Aruna Sadhawi
Respondent :- State Of U.P.
Petitioner Counsel :- Ramesh Chandra Pandey
Respondent Counsel :- Govt. Advocate,Vijay Mahendra

Hon'ble Arvind Kumar Tripathi,J.

This application has been filed with a prayer to release the applicant on
bail in Case Crime No.1020/2009 under Section 363, 366 I.P.C. PS.
Chatuli, District Muzaffarnagar.

Learned counsel for the applicant informs that
present bail application has become infructuous
since the prayer for bail has already been
allowed on 13.7.10 in another application
moved on behalf of the applicant.

In view of the above, this application is rejected
as infructuous.

However, for concealment of pendency of the
bail application issue notice to the applicant and
pairokar Ramprapann Charya s/o Shri Vshram
Das, r/o Shri Maruti Dham Rani Gali Bhupat
Kala District Haridwar, Uttrakhan. why her bail
granted should not be cancelled and action
should not be taken for concealing the correct
fact before the Court regarding pendency of the
present bail application and for filing false
affidavit since in para 2 of the affidavit it was
mentioned “No other bail application has been
filed or pending.”

List this case along with the Criminal Misc.
Bail Application No.13240/10 decided on
13.7.2010 in the week commencing
30.8.2010 before the Appropriate Court.
Order Date :- 5.8.2010
Rk