Allahabad High Court High Court

Smt. Soni W/O Sanjay Gandhi vs State Of U.P. on 23 July, 2010

Allahabad High Court
Smt. Soni W/O Sanjay Gandhi vs State Of U.P. on 23 July, 2010
Court No. - 28

Case :- U/S 482/378/407 No. - 2512 of 2010

Petitioner :- Smt. Soni W/O Sanjay Gandhi
Respondent :- State Of U.P.
Petitioner Counsel :- Ashok Kumar Verma
Respondent Counsel :- G.A.

Hon'ble Shri Kant Tripathi,J.

Heard the learned counsel for the petitioners and the learned AGA and
perused the record.

The learned counsel for the petitioners submitted that due to some
unavoidable circumstances petitioners could not appear to seek bail within
time granted by this Court.

In the interest of justice the prayer for extension of time is allowed.

The petitioners are granted five days time to appear and seek bail in
compliance of the order dated 27.5.2010.

The interim order will continue till the expiry of the aforesaid period of five
days.

No further time will be granted.

Order Date :- 23.7.2010
MTA