Allahabad High Court High Court

Irfan & Another vs State Of U.P. on 6 January, 2010

Allahabad High Court
Irfan & Another vs State Of U.P. on 6 January, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 6011 of 2009

Petitioner :- Irfan & Another
Respondent :- State Of U.P.
Petitioner Counsel :- Aijaz Ahmad Khan
Respondent Counsel :- Govt. Advocate,N.N.Misra

Hon'ble Vinod Prasad,J.

Heard learned counsel for the appellants and the learned AGA.

I do not find any reason to grant bail to the appellant Nafis as he is the main
shooter, who has caused the extensive injuries on the injured in front of the
body.

The bail prayer of the appellant Nafis stands rejected.

Order Date :- 6.1.2010
AKG/-