Allahabad High Court High Court

Jabar Singh vs State Of U.P. on 29 January, 2010

Allahabad High Court
Jabar Singh vs State Of U.P. on 29 January, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2826 of 2009

Petitioner :- Jabar Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Ajay Kr. Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant and learned A.G.A and perused the
record.

As per information the applicant has already been released on bail, hence he
did not want to press the bail application, since the same has become
infructuous

Accordingly, the same is rejected.

Since the bail application is pending, hence how the applicant has been
released on bail. If this fact is correct that the applicant has been released on
bail then it appears that during pendency of this bail application and her
application was filed before the High Court or Court below by concealment of
fact.

Let a matter be verified by the District Judge, through any competent officer
and with submit his report within a month.

Office to send copy of this order at earliest to District Judge, Farrukhabad.

List for order on 8th March, 2010.

Order Date :- 29.1.2010
ANT