Allahabad High Court High Court

Lakhan vs State Of U.P. on 2 August, 2010

Allahabad High Court
Lakhan vs State Of U.P. on 2 August, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 13795 of 2010

Petitioner :- Lakhan
Respondent :- State Of U.P.
Petitioner Counsel :- Rajesh Kumar Srivastava
Respondent Counsel :- Govt Advocate

Hon'ble Arvind Kumar Tripathi,J.

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

This is second bail application. First bail application was rejected on
25.1.2010 on the statement of the counsel for the applicant that the trial has
already been concluded and it has become infructuous. But the present
counsel for the applicant informs that the trial is still pending and due to lack
of proper information the first bail application was rejected as not pressed.

List in the next cause list before the Appropriate Court.

In the meantime supplementary affidavit, if any, may be filed. This case will
not be treated as tied up with me.

Order Date :- 2.8.2010
Rk