Allahabad High Court
Naresh vs State Of U.P. on 21 July, 2010
Court No. - 30 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 8998 of 2010 Petitioner :- Naresh Respondent :- State Of U.P. Petitioner Counsel :- R. O. V. S. Chauhan Respondent Counsel :- Govt Advocate Hon'ble Amreshwar Pratap Sahi,J.
Heard learned counsel for the applicant.
It appears that due to inadvertance the order of another bail
application has been transcribed.
Having perused the records, the order dated 13.05.2010 deserves
to be recalled.
The recall application is allowed.
The matter shall be listed in the next cause list before the
appropriate Bench.
Order Date :- 21.7.2010
Akv