Allahabad High Court High Court

Milla Quasai vs State Of U.P. on 4 February, 2010

Allahabad High Court
Milla Quasai vs State Of U.P. on 4 February, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 29155 of 2008

Petitioner :- Milla Quasai
Respondent :- State Of U.P.
Petitioner Counsel :- Mathura Prasad
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

This bail application has been filed with prayer to release the applicant on bail
in Case Crime No. 311 of 2008, under Section 2/3, U.P. Gangster & Anti
Social Activities (Prevention ) Act, 1986, Police Station – Thariyaon ,
District- Fatehpur.

List revised. No one is present except learned AGA to press the application. It
appears that the counsel for the applicant has no instruction to press the
present application.

Accordingly, the present application is rejected.

Order Date :- 4.2.2010

Naresh/