Allahabad High Court High Court

Ram Gopal @ Goali vs The State Of U.P. on 30 July, 2010

Allahabad High Court
Ram Gopal @ Goali vs The State Of U.P. on 30 July, 2010
Court No. - 20

Case :- BAIL No. - 3456 of 2010

Petitioner :- Ram Gopal @ Goali
Respondent :- The State Of U.P.
Petitioner Counsel :- K.K. Singh
Respondent Counsel :- Govt.Advocate

Hon'ble Raj Mani Chauhan,J.

This second bail application has been moved by the accused applicant who is
involved and detained in Case Crime No. 04 of 2009, under Sections 498-A,
304-B I.P.C. and Section 3/4 D.P.Act, Police Station Madhoganj, District
Hardoi.

The first bail application had been rejected by me for want of prosecution.
Therefore, the case will not be treated as tied up.

List in the next cause list before the appropriate Bench.

Order Date :- 30.7.2010
Sanjay