Allahabad High Court
Ajay @ Bobby Langra vs State Of U.P. on 23 July, 2010
Court No. - 49 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17206 of 2010 Petitioner :- Ajay @ Bobby Langra Respondent :- State Of U.P. Petitioner Counsel :- Nazriuzzaman Respondent Counsel :- Govt. Advocate Hon'ble Bala Krishna Narayana,J.
Learned counsel for the applicant states that this bail application has been
rendered infructuous as the applicant has been acquitted in the criminal trial.
In view of the statement made by learned counsel for the applicant, the bail
application is dismissed as infructuous.
Order Date :- 23.7.2010
Pk