Allahabad High Court
Munna @ Munna Khan vs State Of U.P. on 6 August, 2010
Court No. - 36 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18157 of 2010 Petitioner :- Munna @ Munna Khan Respondent :- State Of U.P. Petitioner Counsel :- R.B. Maurya Respondent Counsel :- Govt Advocate Hon'ble Rajesh Chandra,J.
Learned A.G.A. Pointed out that in the bail application it hasbeen
mentioned that there is no criminal history of the accused-applicant but
as per the instructions received, there are various cases registered
against the accused-applicant.
Learned counsel for the applicants wants to file supplementary
affidavit, hence, put up this bail application on 17.8.2010 as fresh.
Order Date :- 6.8.2010
n.u.