Allahabad High Court High Court

Akil @ Khalil vs State Of U.P. on 22 January, 2010

Allahabad High Court
Akil @ Khalil vs State Of U.P. on 22 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35806 of 2009

Petitioner :- Akil @ Khalil
Respondent :- State Of U.P.
Petitioner Counsel :- Ashok Kumar Singh,Vijay Singh Gour
Respondent Counsel :- Govt Advocate

Hon'ble Naheed Ara Moonis,J.

Heard learned counsel for the applicant and learned AGA and perused the
record.

At the very inception, it has been pointed out by learned AGA that this bail
application is not maintainable before this Court. It may be dismissed
outright. Learned Counsel for the applicant could not bring forth any cogent
& convincing reason with respect to maintainability of this application.

In view of above, this application is dismissed.

Order Date :- 22.1.2010
Naim