Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of U.P. (Major-B.C.) vs Babadeen
2017 Latest Caselaw 8215 ALL

Citation : 2017 Latest Caselaw 8215 ALL
Judgement Date : 21 December, 2017

Allahabad High Court
State Of U.P. (Major-B.C.) vs Babadeen on 21 December, 2017
Bench: Rajnish Kumar



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 29
 

 
Case :- BAIL No. - 2307 of 2014
 

 
Applicant :- State Of U.P. (Major-B.C.)
 
Opposite Party :- Babadeen
 
Counsel for Applicant :- Govt.Advocate
 
Counsel for Opposite Party :- Manoj Kumar Singh
 

 
Hon'ble Rajnish Kumar,J.

Sri Manoj Kumar Singh, learned counsel for respondent submits that despite order passed by this Court, the copy of application for cancellation of bail has not been served upon him.

A report dated 09.08.2017 has been received from the Chief Judicial Magistrate, Shrawasti that copy of the application has been served on the respondent.

In view of the above, the service is deemed sufficient.

However, in the interest of justice, list in the month of January, 2018.

Order Date :- 21.12.2017

psd

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter