Allahabad High Court
Rohtas vs State Of U.P. on 13 January, 2010
Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 27040 of 2007 Petitioner :- Rohtas Respondent :- State Of U.P.
Petitioner Counsel :- S.D. Ojha
Respondent Counsel :- Govt. Advocate
Hon’ble Amar Saran J.
Learned counsel for the applicant states that this bail cancellation
application has become infructuous. It is accordingly rejected.
Order Date :- 13.1.2010
Ishrat