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