Allahabad High Court
Deepak Jaiswal vs State Of U.P. on 4 February, 2010
Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35011 of 2009 Petitioner :- Deepak Jaiswal Respondent :- State Of U.P. Petitioner Counsel :- Jitendra Kumar Respondent Counsel :- Govt Advocate Hon'ble Shashi Kant Gupta,J.
This is third Bail application. The first and second bail applications were
dismissed for want of prosecution.
Now, since I am sitting in a different Bench dealing with the minor bail
applications and the present matter pertains to the Bench having
jurisdiction of major Bail Applications, it is released from this Bench and
may be listed before the appropriate Bench accordingly.
This matter may not be treated as part heard or tied up with this Bench.
Order Date :- 4.2.2010
MLK