Allahabad High Court High Court

Vijendra Jatav vs State Of U.P. And Another on 19 July, 2010

Allahabad High Court
Vijendra Jatav vs State Of U.P. And Another on 19 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23256 of 2010
Petitioner :- Vijendra J atav

Respondent :- State Of U.P. And Another

Petitioner Counsel :- Smt. Neelam,Rakesh Kumar
Respondent Counsel :- Govt. Advocate

Hon’ble Vinod Prasad J.

Heard learned counsel for the applicant and learned A.G.A.

Victim Km. Vinita aged about 15 years is not traceable as yet. The prayer for
expeditious disposal of bail is refused.

This application therefore, is dismissed.

Order Date :- 19.7.2010
F.H.