Allahabad High Court High Court

Mustafa Ansari vs State Of U.P. & Others on 4 August, 2010

Allahabad High Court
Mustafa Ansari vs State Of U.P. & Others on 4 August, 2010
Court No. - 43

Case :- APPLICATION U/S 482 No. - 24712 of 2010

Petitioner :- Mustafa Ansari
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Chandra Prakash Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.
The applicant is an accused in case crime nos. 1070 of 2009 under
sections 3/5A/8 Gobadh Niwaran Adhiniyam and 11 Pashukrurta
Adhiniyam and 429 I.P.C. and 1072 of 2009 under sections
112/183/3/181, 39/192,184,196, 207 M.V.Act, Police Station Kotwali
Padrauna ,District Kushinagar.

This application has been filed with a prayer that a suitable direction
may be issued to the courts below for disposal of the bail application of
the applicant on the same day.

After perusing the record and considering the nature of the allegations it
is directed that the applicant moves 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 considered and disposed of expeditiously, if possible, on
the same day by the courts below.

With this direction, the application is finally disposed of.
Order Date :- 4.8.2010
Su