Allahabad High Court High Court

Tejveer @ Gudda vs State Of U.P. on 3 February, 2010

Allahabad High Court
Tejveer @ Gudda vs State Of U.P. on 3 February, 2010
Court No. - 48

Case :- CRIMINAL MISC. BAIL APPLICATION No. -- 32226
of 2009

Petitioner :- Tejveer @ Gudda
Respondent :- State Of U.P.

Petitioner Counsel :- Brijesh Sahai
Respondent Counsel :- Govt Advocate

Hon’b|e Surendra Singh.J.

As prayed by Sri Durg Mani Gupta, holding brief of Sri
Brijesh Sahai, learned counsel for the applicant, this
application is dismissed as not pressed.

Order Date :- 3.2.2010
MN/-