Allahabad High Court High Court

Nawab Singh And Another vs State Of U.P. on 16 July, 2010

Allahabad High Court
Nawab Singh And Another vs State Of U.P. on 16 July, 2010
Court No. - 51
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 6103 of 2010
Petitioner :- Nawab Singh And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Farid Ahmed Quraishi,I M Khan
Respondent Counsel :- Govt. Advocate
Hon'ble Shashi Kant Gupta,J.

Sri F.A.Qureshi, learned counsel for the applicant states that the
applicant has already been acquitted, as such present bail application
has become infructuous.

In view of the above, present bail application is dismissed as having
become infructuous.

Order Date :- 16.7.2010
IA