Allahabad High Court High Court

Lakhan Lal Pandey vs State Of U.P. And Another on 11 January, 2010

Allahabad High Court
Lakhan Lal Pandey vs State Of U.P. And Another on 11 January, 2010
Court No. - 52

Case :- APPLICATION U/S 482 No. - 30085 of 2009

Petitioner :- Lakhan Lal Pandey
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Lal Mani Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

This Criminal Misc. Application under Section 482 Cr.P.C.
has been filed with the prayer to direct the courts below to
consider and dispose of the bail application of the applicant in
case crime no. 562 of 2009, under Section 406 IPC, P.S.
Akbarpur, District-Kanpur Dehat.
Heard learned counsel for the applicant and learned A.G.A.
and perused the record.

Learned counsel for the applicant submitted that since the
applicant has already arrested and sent to jail. The
application under Section 482 Cr.P.C. has become
infructuous.

Accordingly, the same is rejected as infructuous.
Order Date :- 11.1.2010
ANT