Allahabad High Court
Sanjay Goyal vs Union Of India And Another on 13 August, 2010
Court No. - 31 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2411 of 2010 Petitioner :- Sanjay Goyal Respondent :- Union Of India And Another Petitioner Counsel :- Rajrshi Gupta,Vivek Prakash Mishra Respondent Counsel :- Govt Advocate,A Khanna,G. S. Hajela Hon'ble Rajesh Chandra,J.
learned counsel for the applicant states that he does not want to press
this third bail applicaiton.
In view of the statement made by the learned counsel for the applicant,
bail application is accordingly dismissed as not pressed.
Order Date :- 13.8.2010
n.u.