Allahabad High Court
Satya Narain Lodhi vs State Of U.P. on 4 January, 2010
Court No. - 48 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 12377 of 2008 Petitioner :- Satya Narain Lodhi Respondent :- State Of U.P. Petitioner Counsel :- S.K. Singh Yadav Respondent Counsel :- Govt. Advocate Hon'ble Surendra Singh,J.
Counter affidavit filed by learned A.G.A. is taken on record.
Sri S.K.Singh Yadav, learned counsel for the applicant has submitted that the
trial has resulted into acquittal of the applicant, as such this application be
dismisseed as infructuous.
Accordingly, the application for bail is rejected as infructuous.
Order Date :- 4.1.2010
MN/-