Allahabad High Court High Court

Sainuddin And Another vs State Of U.P. on 29 July, 2010

Allahabad High Court
Sainuddin And Another vs State Of U.P. on 29 July, 2010
Court No. - 25

Case :- CRIMINAL APPEAL No. - 169 of 2006

Petitioner :- Sainuddin And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Ajmal Khan,Mukul Rakesh,Rajesh Kumar,Shiv P.
Shukla,Vinod Kumar Shahi
Respondent Counsel :- Govt. Advocate,Rubina Zafar

Hon'ble Abdul Mateen,J.

Hon’ble Yogendra Kumar Sangal,J.

(C.M.Application No. 12508(B) of 2007)

Heard Sri S.M.A. Kazmi, learned Senior Counsel, appearing for the appellants
on this third application for bail.

A preliminary objection has been raised by learned Additional Government
Advocate that successive bail applications cannot be entertained as is
provided under the provisions of Section 389 Cr.P.C.

As it comes out, while rejecting the prayer for bail, this Court vide order dated
01.03.2006 had directed for preparation of paper book and for listing the
appeal for final hearing.

It is a case of double murder and this Court has very well taken into
consideration each and every aspect of the matter and had come to the
conclusion that the appeal be heard on merits.

The paper book is not on record. Learned counsel for the appellants shall
deposit requisite amount as provided under the Rules of the Court for
preparation of paper book and the office shall thereafter prepare paper book
and shall supply the same to learned counsel for the appellants.

The appeal shall be listed for hearing in the first week of September 2010

Order Date :- 29.7.2010

anb