Allahabad High Court High Court

Mohd. Sabir And Others vs State Of U.P. on 11 January, 2010

Allahabad High Court
Mohd. Sabir And Others vs State Of U.P. on 11 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 424 of 2010

Petitioner :- Mohd. Sabir And Others
Respondent :- State Of U.P.
Petitioner Counsel :- A.K.Tripathi
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned A.G.A.
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. 370 
of 2009 under sections 498­A, 323, 504, 506 I.P.C. and section ¾ 
D.P. Act P.S. Karari, District Kaushambi.

However, considering the facts and circumstances of the case, it is 
directed that 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 on the same day by the courts below.
With this direction, this application is finally disposed of.
Order Date :- 11.1.2010
RPD