Court No. - 20 Case :- BAIL No. - 8405 of 2009 Petitioner :- Rakesh Respondent :- The State Of U.P. Petitioner Counsel :- Nadeem Murtaza Respondent Counsel :- Govt.Advocate Hon'ble Raj Mani Chauhan,J.
The accused Rakesh, S/o Sri Nanhey Singh Yadav, R/o Village Naugawan,
Hamlet of Gauhanis Sukhai, P.S. Pasgawan, District Lakhimpur Kheri who is
involved and detained in case crime no. 693/2009, under Section 304 IPC,
from P.S. Mohamadi, District Lakhimpur Kheri, has moved an application for
short term bail on the ground of his son Suni Kumar Yadav’s marriage which
is going to be celebrated on 21.6.2010.
Heard learned counsel for the applicant.
Since the marriage is going to be solemnized today, therefore, the purpose of
applicant releasing on bail has become infructuous.
The application is, therefore, rejected.
Order Date :- 21.6.2010
Santosh/-
Cr. Misc. Application No. /2010