Allahabad High Court High Court

B.J.Gurjar And Another vs State Of U.P. on 26 July, 2010

Allahabad High Court
B.J.Gurjar And Another vs State Of U.P. on 26 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 12404 of 2010

Petitioner :- B.J.Gurjar And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Ranjit Saxena,Sharad Chandra Mishra
Respondent Counsel :- Govt Advocate,K.K. Srivastava

Hon'ble Shashi Kant Gupta,J.

An application supported by an affidavit filed by the learned counsel for the
applicants is taken on record.

Mr. Ranjit Saxena, learned counsel for the applicant stated that the instant bail
application may be dismissed as not pressed.
In view of the above, the application is dismissed as not pressed.
Order Date :- 26.7.2010
vinay