Allahabad High Court
Asif And Others vs State Of U.P. on 16 July, 2010
Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 31965 of 2009 Petitioner :- Asif And Others Respondent :- State Of U.P. Petitioner Counsel :- P.S.Pundir,R.L. Shukla Respondent Counsel :- Govt Advocate,Chetan Chaterjee Hon'ble B.N. Shukla,J.
It is informed by the learned counsel for the applicant that this bail
application has become infructuous because the trial has been concluded.
Hence the bail application is rejected as its being infructuous.
Order Date :- 16.7.2010
Masarrat