Allahabad High Court
Kareem Alias Pappu Son Of Naseem … vs State Of U.P. on 5 April, 2006
Bench: G Srivastva
JUDGMENT
G.P. Srivastva, J.
1. Heard learned Counsel for the applicant and learned A.G.A.
2. It is alleged that the applicant on account of previous annoyance thrown acid causing burn injuries to victims who were mother and daughter. The injuries reports show that there was 30% burn injuries on the mother and 15% on the daughter. The face and chest of the mother were defaced and seriously affected. No ground for bail is made out. The bail application is rejected.