Allahabad High Court High Court

Ikram And Another vs State Of U.P. on 10 August, 2010

Allahabad High Court
Ikram And Another vs State Of U.P. on 10 August, 2010
Court No. - 43

Case :- APPLICATION U/S 482 No. - 25339 of 2010

Petitioner :- Ikram And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Onkar Singh
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. 291 of 2010, under
Sections 147, 148, 149, 224, 307, 322, 353 IPC, P.S. Kandhla, District-
Muzaffarnagar.

However, considering the facts and 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, if possible, on the same
day by the courts below.

With this direction this application is finally disposed of.
Order Date :- 10.8.2010
Ashish Tripathi