Allahabad High Court
Kamal Singh vs State Of U.P. & Another on 8 January, 2010
Court No. - 44 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16264 of 2009 Petitioner :- Kamal Singh Respondent :- State Of U.P. & Another Petitioner Counsel :- Man Mohan Singh Respondent Counsel :- Govt. Advocate,Lav Srivastava,Narendra Kumar Chaubey Hon'ble B.N. Shukla,J.
List has been revised. Learned counsel for the applicant is present. Despite
service of notice, none is present on behalf of the opposite party.
List in the next cause list. In the meantime, learned counsel for the opposite
party may file objection, if any, failing which no further opportunity shall be
given and bail cancellation application shall be heard.
Order Date :- 8.1.2010
SU.