Allahabad High Court High Court

Rajesh Kumar Alias Khanna vs State Of U.P. And Another on 8 January, 2010

Allahabad High Court
Rajesh Kumar Alias Khanna vs State Of U.P. And Another on 8 January, 2010
Court No. - 52

Case :- APPLICATION U/S 482 No. - 30164 of 2009

Petitioner :- Rajesh Kumar Alias Khanna
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Rupak Chaubey
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 allow this application and
direct the courts below to disposed off the bail application of
applicant on same day on which it is moved in case crime no.
321 of 2009, under Section 3/7 of the Essential Commodities
Act, 1995, P.S. Maduadih, District-Varanasi.
Heard learned counsel for the applicant, learned A.G.A. and
perused the record.

As per instruction, he does not want to press the present
application.

Accordingly, the same is rejected as not pressed.
Order Date :- 8.1.2010
ANT