Allahabad High Court High Court

Dharmendra Singh vs State Of U.P. & Another on 7 January, 2010

Allahabad High Court
Dharmendra Singh vs State Of U.P. & Another on 7 January, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17646 of 2008

Petitioner :- Dharmendra Singh
Respondent :- State Of U.P. & Another
Petitioner Counsel :- S.C. Tiwari,L.M.Singh,Ravi Kant Pathak,S.C.
Tiwari
Respondent Counsel :- Govt. Advocate,H.P. Mishra

Hon'ble Arvind Kumar Tripathi,J.

The application dated 6.8.2008 has been filed for recall of the
order dated 30.9.2008 passed by Hon’ble S.K. Jain, J, who is
now retired. The application has been filed alongwith
application under Section 5 of the Indian Limitation Act.
List revised, none is present to press the Recall Application
learned A.G.A. is present. It appears that he has no
instruction to press the application.
By order dated 30.9.2008, the condition imposed by the
Additional Session Judge, while granting bail was modified
and instead of Rs. 5,000/- the applicant was directed to pay
Rs. 2,000/- per month for maintenance. No modification of
the order is required.

Accordingly, the same is rejected.

Order Date :- 7.1.2010
ANT