Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sundar Bhati vs State Of U.P.
2017 Latest Caselaw 4715 ALL

Citation : 2017 Latest Caselaw 4715 ALL
Judgement Date : 20 September, 2017

Allahabad High Court
Sundar Bhati vs State Of U.P. on 20 September, 2017
Bench: Ravindra Nath Kakkar



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 32
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35831 of 2017
 

 
Applicant :- Sundar Bhati
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Manish Tiwary,Ashwini Kumar Awasthi
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Ravindra Nath Kakkar,J. 

This is the second bail application filed by the applicant. As per contention of the Paragraph No. 2 of the bail affidavit, it appears that applicant has filed first bail Application No. 13276 of 2016 which has been rejected by this Court on 01.09.2016.

This is the second bail application.

List the matter in the next cause list before appropriate Bench.

The matter shall not be treated as tied up or part heard to this Bench.

Order Date :- 20.9.2017

Ishan

 

 

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter