Allahabad High Court High Court

Bhola Chaudhary And Others vs State Of U.P. And Another on 12 January, 2010

Allahabad High Court
Bhola Chaudhary And Others vs State Of U.P. And Another on 12 January, 2010
Court No. - 54
Case :- APPLICATION U/S 482 No. - 660 of 2010
Petitioner :- Bhola Chaudhary And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- K.K.Mishra
Respondent Counsel :- Govt.Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned AGA.
This application has been filed with a prayer to dispose of the bail application
of the applicants on the same day in case crime No. 8906 of 2006 under
sections 147,148,149,304,120B,201 I.P.C., P.S. Cantt, District Gorakhpur.
However, considering the facts an circumstances of the case, it is directed that
applicants move 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 applicants move
the application for bail on the day of the appearance or surrender, the same
shall be considered and disposed of expeditiously by the courts below.
With this direction this application is finally disposed of.
Order Date :- 12.1.2010
Salim