Allahabad High Court High Court

Mulloo vs State Of U.P. on 20 July, 2010

Allahabad High Court
Mulloo vs State Of U.P. on 20 July, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 12172 of 2009

Petitioner :- Mulloo
Respondent :- State Of U.P.
Petitioner Counsel :- A. Kumar Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Present bail application has been filed on behalf of applicant Mullo
in Case Crime No. 588 of 2007, under Section 364/324 I.P.C., P.S.
Gunj Dundwara, District Etah.

Learned counsel for the applicant informed that the trial is
concluded in the present case and applicant has already been
acquitted.

Hence, present bail application has become infructuous.

Accordingly, the same is rejected.

Order Date :- 20.7.2010
S.A.A.Rizvi