Allahabad High Court
Murari Lal vs State Of U.P. & Another on 12 August, 2010
Court No. - 43 Case :- APPLICATION U/S 482 No. - 4151 of 2002 Petitioner :- Murari Lal Respondent :- State Of U.P. & Another Petitioner Counsel :- Ajit Kumar Singh Chauhan Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard.
Perused the record.
It is too old application, there is no interim order. The prayer sought for is
having no substance. This application is devoid of merits. The prayer sought
for, is refused.
Accordingly this application is dismissed.
Order Date :- 12.8.2010
RPD