Allahabad High Court High Court

Shri Pal And Others vs State Of U.P. And Another on 28 January, 2010

Allahabad High Court
Shri Pal And Others vs State Of U.P. And Another on 28 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 2183 of 2010

Petitioner :- Shri Pal And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Gaurav Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant,learned A.G.A.and Sri Sanjay
Mishra, learned counsel appearing on behalf of complainant.
This application has been filed to quash the order dated 18.1.2010
passed by the A.C.J.M., Court No.8, Aligarh in application No.
435/11/09 whereby the application under section 156(3) Cr.P.C. has
been allowed.

It is submitted by learned counsel appearing on behalf of the
complainant that the FIR in case crime no. 163-A of 2009 has been
registered at police station concerned on 21.1.2010 at 10.00 a.m.
Considering the same, the prayer for quashing the impugned order is
refused.

However, considering the facts and circumstances of the case, it is
directed that in case applicant moves an application for
appearance/surrender before the court concerned within 30 days from
today on which the court concerned shall fix the date of
surrender/appearance, in the meantime the court concerned shall seek
the instructions from the prosecution side. In case the applicant moves
the application for bail on the day of the appearance or surrender, the
same shall be heard and disposed of expeditiously by the courts below.
With the above direction the application is finally disposed of.
Order Date :- 28.1.2010
Su