Allahabad High Court High Court

Mukesh Kumar & Others vs State Of U.P. & Another on 27 January, 2010

Allahabad High Court
Mukesh Kumar & Others vs State Of U.P. & Another on 27 January, 2010
Court No. - 50

Case :- CRIMINAL MISC. WRIT PETITION No. - 1300 of 2010

Petitioner :- Mukesh Kumar & Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Ram Chandra Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav, J.

Heard learned counsel for petitioners and learned A.G.A. for the
State.

Grievance of petitioners is that they moved an application for
discharge which has been rejected. They have been summoned.

Prayer made in the instant petition is that they may be allowed
certain time to surrender before the court concerned.

The writ petition is finally disposed of permitting petitioners to
surrender before the court concerned within 15 days from today to
enable them to obtain bail in case crime no.72 of 2008 under
Sections 326, 504, 506 I.P.C. Police Station Khera Rathaur,
District Agra.

Let a certified copy of this order be given to the counsel appearing
for petitioners on payment of usual charges within 24 hours.

Order Date :- 27.1.2010
rkg