Allahabad High Court High Court

Dharam Pal vs State Of U.P. on 4 February, 2010

Allahabad High Court
Dharam Pal vs State Of U.P. on 4 February, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 13712 of 2007

Petitioner :- Dharam Pal
Respondent :- State Of U.P.
Petitioner Counsel :- A.K. Sachan
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

This is the bail application to release the applicants on bail during pendency
of their trial in Case Crime No. 17 of 2007 under Sections 366, 323, 376
I.P.C., Police Station-Ushait, District-Badaun.

List revised. However, no one is present except learned A.G.A. it appears that
counsel for the applicants has no instruction to press the present bail
application.

Accordingly, the same is rejected.

Order Date :- 4.2.2010
SKG