Allahabad High Court High Court

Keshav vs State Of U.P. on 4 January, 2010

Allahabad High Court
Keshav vs State Of U.P. on 4 January, 2010
Court No. - 48

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 6935 of 2009

Petitioner :- Keshav
Respondent :- State Of U.P.
Petitioner Counsel :- Sanjay Kumar Singh,Abhishek Kumar
Respondent Counsel :- Govt. Advocate

Hon'ble Surendra Singh,J.

Sri Abhishek Kumar, learned counsel for the applicant has submitted that the
trial has concluded and the applicant has been acquitted from the charges
levelled against him, thus the present application has become infructuous.

The application is dismissed as infructuous.

Order Date :- 4.1.2010
GNY