Allahabad High Court
Rajesh vs State Of U.P. on 6 August, 2010
Court No. - 30 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 8929 of 2010 Petitioner :- Rajesh Respondent :- State Of U.P. Petitioner Counsel :- Brijesh Chandra Naik Respondent Counsel :- Govt Advocate Hon'ble Amreshwar Pratap Sahi,J.
Heard learned counsel for the applicant and the learned A.G.A.
This is a second bail application.
Learned counsel for the applicant states that there is a variation in
the statement of the victim as also the witnesses.
The same cannot be a ground to consider the second bail
application when the first bail application has been rejected on
merit. The trial appears to have proceeded and there is every
likelihood of its conclusion.
There is no ground made out for bail. The second bail application
is rejected.
Order Date :- 6.8.2010
Akv