Allahabad High Court High Court

Jaid And Others vs State Of U.P. And Another on 2 April, 2010

Allahabad High Court
Jaid And Others vs State Of U.P. And Another on 2 April, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 11569 of 2010

Petitioner :- Jaid And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- A.C. Srivastava,Azhar Hussain
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. 64 of 2010 under sections
147, 148, 149, 323, 504, 506 I.P.C., and 7 Law Criminal Amendment Act,
P.S. Dhoomanganj, District Allahabad.

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 on the same day by the
courts below.

With this direction this application is finally disposed of.

Order Date :- 2.4.2010
F.H.