Allahabad High Court High Court

Murari Lal vs State Of U.P. & Another on 12 August, 2010

Allahabad High Court
Murari Lal vs State Of U.P. & Another on 12 August, 2010
Court No. - 43

Case :- APPLICATION U/S 482 No. - 4151 of 2002

Petitioner :- Murari Lal
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Ajit Kumar Singh Chauhan
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard.

Perused the record.

It is too old application, there is no interim order. The prayer sought for is
having no substance. This application is devoid of merits. The prayer sought
for, is refused.

Accordingly this application is dismissed.

Order Date :- 12.8.2010
RPD