Allahabad High Court
Sanjay Kumar Verma vs State Of U.P. on 2 July, 2010
Court No. - 25 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 24012 of 2009 Petitioner :- Sanjay Kumar Verma Respondent :- State Of U.P. Petitioner Counsel :- Arvind Kumar Kushwaha Respondent Counsel :- Govt. Advocate Hon'ble Amreshwar Pratap Sahi,J.
The applicant had earlier granted parole and he failed to comply with the
conditions referred to in the order dated 28.4.2008. In view of having
violated undertaking before this Court I find no due reason to grant bail
to the applicant.
The second bail application of the applicant is rejected.
Order Date :- 2.7.2010
mna