Allahabad High Court High Court

Ramji Lal vs State Of U.P. on 3 February, 2010

Allahabad High Court
Ramji Lal vs State Of U.P. on 3 February, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 7308 of 2008

Petitioner :- Ramji Lal

Respondent :- State Of U.P.

Petitioner Counsel :- Imran UIIah
Respondent Counsel :- Govt. Advocate

Hon’ble Amar Saran J.

The accused-applicant has been acquitted. The bail application has become
infructuous. It is accordingly dismissed.

Order Date :- 3.2.2010
sfa/