Allahabad High Court High Court

Union Of India Thru’ Central … vs Rajendra Prasad on 3 February, 2010

Allahabad High Court
Union Of India Thru’ Central … vs Rajendra Prasad on 3 February, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 10417 of 2007

Petitioner :- Union Of India Thru' Central Bureau Of Narcotics Ghazipur
Respondent :- Rajendra Prasad
Petitioner Counsel :- Amarendra Nath Singh
Respondent Counsel :- A.G.A.,Devi Prasad Mishra

Hon'ble Arvind Kumar Tripathi,J.

This application has been filed with prayer to cancel the order dated
06/09/2005, allowing bail to Rajendra Prasad and further the court below be
directed to take Rajendra Prasad in custody and sent him Jail during the
pendency of the trial.

This is bail cancellation application.

List revised. No one is present. However, learned AGA and opposite party no.
2 are present.

It appears that counsel for the applicant has no instruction to press the present
application.

Accordingly, the present application is hereby rejected.

Order Date :- 3.2.2010

Naresh/