Allahabad High Court High Court

Arsad Lari Alias J.D. vs State Of U.P. on 3 August, 2010

Allahabad High Court
Arsad Lari Alias J.D. vs State Of U.P. on 3 August, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 10907 of 2009

Petitioner :- Arsad Lari Alias J.D.
Respondent :- State Of U.P.
Petitioner Counsel :- Ashok Kumar,B.K. Tripathi
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

This Criminal Misc. Bail Application has been filed with a prayer to release
the applicant on bail in Case Crime No.1870/2008 under Section 363,
376/511, 323, 506 I.P.C. and Section 7 Criminal law Amendment Act,
PS.Kotwali, District Deoria.

Learned counsel for the applicant submitted that since the trial has already
been concluded, hence it has become infructuous and it may be rejected as
not pressed.

In view of the above, this application is rejected as not pressed.

Order Date :- 3.8.2010
Rk