Allahabad High Court High Court

Dharmveer Singh And Another vs State Of U.P. on 21 January, 2010

Allahabad High Court
Dharmveer Singh And Another vs State Of U.P. on 21 January, 2010
Court No. - 42

Case :- CRIMINAL APPEAL No. - 3823 of 2005

Petitioner :- Dharmveer Singh And Another
Respondent :- State Of U.P.
Petitioner Counsel :- A.C. Srivastava
Respondent Counsel :- Govt. Advocate,Ajeet Srivastava

Hon'ble Rakesh Tiwari,J.

Hon’ble Rajesh Chandra,J.

Listing application no. 322224 of 2009

This application has been filed on the ground that the daughter of the
applicant Dharmveer is to be married on 29.11.2009. The date of marriage has
already passed hence this application has become infructuous by efflux of
time.

This application is accordingly rejected.

Learned counsel for the applicants states that by order dated 8.10.2007 the
office was directed to list this case for hearing. Paper book has already been
prepared by office. The case is listed today for orders. It is to be listed for
hearing in accordance with the aforesaid order as such office is directed to list
this case for hearing after two weeks.

List as first case for hearing on 2nd of February, 2010.

Order on Third Bail Application

Heard learned counsel for the parties.

On this third bail application is filed on the same grounds as earlier
application. It is rejected as no new ground is made out and ground taken in
earlier bail application have been reiterated.

The matter has been fixed for hearing on the request of counsel for the
applicant. Names of Sri K.C. Srivastava. and Mr. V.P. Srivastava, learned
counsel for the applicant shall be printed in the cause list on the next date as
counsel for the respective parties.

This order has been passed in the presence of the counsel for the parties.

Order Date :- 21.1.2010
Naresh