Allahabad High Court High Court

Om Prakash vs State Of U.P. on 23 July, 2010

Allahabad High Court
Om Prakash vs State Of U.P. on 23 July, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 26621 of 2009

Petitioner :- Om Prakash
Respondent :- State Of U.P.
Petitioner Counsel :- V.K. Sharma,S.R. Verma
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

This Crl. Misc. bail application has been filed with the prayer to enlarge
the applicant on bail in Case Crime No.463 of 2009, under Section
376/506 IPC, P.S. Chauk, District Mahrajganj.
Learned counsel for the applicant submitted that applicant has already
been acquitted in the present case hence the application has become
infructuous.

Accordingly, the same is rejected as infructuous.
Order Date :- 23.7.2010
Pramod