Allahabad High Court High Court

Raj Kumar Pandey Alias Chhannu … vs State Of U.P. on 25 January, 2010

Allahabad High Court
Raj Kumar Pandey Alias Chhannu … vs State Of U.P. on 25 January, 2010
Court No. - 40

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 6455 of 2009

Petitioner :- Raj Kumar Pandey Alias Chhannu Maharaj
Respondent :- State Of U.P.
Petitioner Counsel :- R.P. Tiwari,A.Bhardwaj
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

This is an application for recalling the order dated 21.10.2009 passed by this
Court and for restoration of the bail application. Cause shown in the affidavit
accompanying the restoration application for non appearance is sufficient.
The order dated 21.10.2009 is recalled. The bail application is restored to its
original number.

List on 3.2.2010 before regular Bench.
Order Date :- 25.1.2010
R.C.

Hon’ble B.K. Narayana, J.

Restored.

For order see order of date passed on the restoration application no. 301826.
Order Date :- 25.1.2010
R.C.