Allahabad High Court
Surju Pasi vs State Of U.P. on 19 January, 2010
Court No. - 48 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 10212 of 2008 Petitioner :- Surju Pasi Respondent :- State Of U.P.
Petitioner Counsel :- Ashish Chaudhary
Respondent Counsel :- Govt. Advocate
Hon’b|e Surendra Sindh.J.
Sri Ashish Chaudhaary, learned counsel for the applicant submits that
the trial has concluded and the applicant has been acquitted, therefore,
the application has become infructuous.
The application is, accordingly, dismissed.
Order Date :- 19.1.2010
Mt/