Allahabad High Court
Tahseen vs State Of U.P. on 4 August, 2010
Court No. - 52 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 12204 of 2009 Petitioner :- Tahseen Respondent :- State Of U.P. Petitioner Counsel :- R.K. Verma,S.M.I.Hasan Respondent Counsel :- Govt. Advocate Hon'ble Arvind Kumar Tripathi,J.
The present bail application has been filed on behalf of Tehseen in
Case Crime No. 1013 of 2006, under Section 8/18 N.D.P.S. Act,
P.S. Civil Lines, District Rampur.
Learned counsel for the applicant informed that trial of the
aforesaid Case is concluded, hence present application has
become infructuous.
Accordingly, the same is hereby rejected.
Order Date :- 4.8.2010
S.A.A.Rizvi