Allahabad High Court High Court

Sikandar Pasi vs State Of U.P. on 29 July, 2010

Allahabad High Court
Sikandar Pasi vs State Of U.P. on 29 July, 2010
209Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 23260 of 2009

Petitioner :- Sikandar Pasi
Respondent :- State Of U.P.
Petitioner Counsel :- S.K. Yadav,Rahul Verma
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

This Criminal Misc. Bail Application has been filed with a prayer to release
the applicant on bail in Case Crime No.209 of 2009 under section 376, 506
I.P.C. PS. Sarai Mamrej, Allahabad.

Learned counsel for the applicant submitted that the trial has resulted into
acquittal, hence it has become infructuous.

In view of the above, this bail application is rejected as infructuous.

Order Date :- 29.7.2010
Rk