Allahabad High Court
Ayub And Another vs State Of U.P. on 27 July, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 23727 of 2010 Petitioner :- Ayub And Another Respondent :- State Of U.P. Petitioner Counsel :- N.I.Jafri Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicants and the learned AGA.
The applicants are involved in an offence under the Cow Slaughter Act,
therefore, I am not inclined to exercise my discretionary power under Section
482 Cr.P.C. to grant interim relief for expeditious disposal of bail on the same
day.
This Crl. Misc. Application stands rejected.
Order Date :- 27.7.2010
AKG/-