Allahabad High Court High Court

Deva vs State Of U.P. on 4 February, 2010

Allahabad High Court
Deva vs State Of U.P. on 4 February, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18058 of 2007

Petitioner :- Deva
Respondent :- State Of U.P.
Petitioner Counsel :- Pankaj Sharma
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

This is the bail application to release the applicant on bail in Case Crime No.
509 of 2007 under Sections 379, 411 I.P.C. and 102 Cr.P.C., P.S. Kotwali,
District-Mathura during the pendency of trial.

List revised, However, no one is present except learned A.G.A. it appears that
counsel for the applicant has no instruction to press the present bail
application.

Accordingly, the same is rejected.

Order Date :- 4.2.2010
SKG