Allahabad High Court High Court

Azam @ Rajesh vs State Of U.P. on 13 August, 2010

Allahabad High Court
Azam @ Rajesh vs State Of U.P. on 13 August, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20671 of 2010

Petitioner :- Azam @ Rajesh
Respondent :- State Of U.P.
Petitioner Counsel :- Rakesh Bhatt
Respondent Counsel :- Govt. Advocate

Hon'ble Naheed Ara Moonis,J.

The applicant has filed instant bail application in case crime no.204 of 2009,
under Section 364-A IPC, P.S. Babupurwa, District Kanpur Nagar.

It is submitted that another Criminal Misc. Bail Application No.17573 of
2010, Azam alias Rajesh Vs. State of U.P. was moved by the same applicant
in same case crime number.

The learned counsel for the applicant submits that the present bail application
has wrongly been filed by mentioning, that this is a first bail application
before this High Court, therefore, this bail application may be dismissed as
withdrawn.

Accordingly, this bail application is dismissed as withdrawn.

Order Date :- 13.8.2010
Mustaqeem.