Allahabad High Court
Suresh Lal vs State Of U.P. & Others on 12 August, 2010
Court No. - 43 Case :- APPLICATION U/S 482 No. - 4418 of 2002 Petitioner :- Suresh Lal Respondent :- State Of U.P. & Others Petitioner Counsel :- Atul Kumar Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard.
Perused the record.
It is too old application, there is no interim order. The prayer sought for is
having no substance.This application is devoid of merits. The prayer sought
for, is refused.
Accordingly this application is dismissed.
Order Date :- 12.8.2010
RPD