Allahabad High Court High Court

Asgar @ Kallu vs State Of U.P. on 9 July, 2010

Allahabad High Court
Asgar @ Kallu vs State Of U.P. on 9 July, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15961 of 2010

Petitioner :- Asgar @ Kallu
Respondent :- State Of U.P.
Petitioner Counsel :- N.K. Sharma
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Learned counsel for the applicant submitted that the applicant
came to know that even earlier bail application was moved on
behalf of the applicant and due to want of correct information the
present bail application was filed. Hence he did not want to press
the present bail application.

Accordingly the present bail application of Asgar @ Kallu in Case
Crime No. 827 of 2009, under Sections 394, 307, 419 and 420
I.P.C., P.S. Kosi Kalan, District Mathura, is rejected.

Order Date :- 9.7.2010
S.A.A.Rizvi