Allahabad High Court High Court

Wahid Ali Jafri vs State Of U. P. on 3 February, 2010

Allahabad High Court
Wahid Ali Jafri vs State Of U. P. on 3 February, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2725 of 2010

Petitioner :- Wahid Ali Jafri
Respondent :- State Of U. P.
Petitioner Counsel :- N. I. Jafri
Respondent Counsel :- Govt Advocate

Hon'ble Amar Saran,J.

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

Learned counsel for the applicant contends that the witnesses have
turned hostile. Learned A.G.A. states that this is a case of
extremely grave nature and it appears that the witnesses have been
compelled to have turned hostile. He may file counter affidavit
within two weeks. The court concerned may initiate proceedings
under sections 181 and 182 I.P.C. against the witnesses, who have
turned hostile and shall submit a report on the next date of listing.
Rejoinder affidavit may be filed within one week thereafter.

List on 15.3.2010.

Let a copy of this order be issued to the learned A.G.A. within 24
hours for compliance.

Order Date :- 3.2.2010
HSM