Allahabad High Court
Ramji Lal vs State Of U.P. on 3 February, 2010
Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 7308 of 2008 Petitioner :- Ramji Lal Respondent :- State Of U.P.
Petitioner Counsel :- Imran UIIah
Respondent Counsel :- Govt. Advocate
Hon’ble Amar Saran J.
The accused-applicant has been acquitted. The bail application has become
infructuous. It is accordingly dismissed.
Order Date :- 3.2.2010
sfa/