Allahabad High Court High Court

Santosh Yadav vs State Of U.P. on 4 February, 2010

Allahabad High Court
Santosh Yadav vs State Of U.P. on 4 February, 2010
Court No. - 48
Case :- CRIMINAL MISC. BAIL APPLICATION No. -- 29268 of 2008

Petitioner :- Santosh Yadav

Respondent :- State Of U.P.

Petitioner Counsel :- Manish Tiwary,Ashwini Kumar Awasthi
Respondent Counsel :- Govt. Advocate

Hon’b|e Surendra Sindh.J.

Learned counsel for the applicant states that this second bail application
may be dismissed as infructuous.

Accordingly, the application is dismissed for non-prosecution.

Order Date :- 4.2.2010
Mt/