Allahabad High Court
Bhola vs State Of U.P.And Others on 10 August, 2010
Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20990 of 2010 Petitioner :- Bhola Respondent :- State Of U.P.And Others Petitioner Counsel :- P.S. Yadav,Rajesh Kumar Respondent Counsel :- Govt. Advocate Hon'ble Arvind Kumar Tripathi,J.
Heard learned counsel for the applicant, learned A.G.A. for the
State and perused the record.
Learned counsel for the applicant contended that the opposite party
No.2, 3 and 4 are misusing the liberty of bail. There is threat to kill
the applicant and they are threatening to withdraw the criminal
prosecution.
Issue notice to the O.P.No.-2, 3 and 4 returnable at an early date.
List this case after three weeks before appropriate Court.
Order Date :- 10.8.2010
S.A.A.Rizvi