Court No. - 28 Case :- U/S 482/378/407 No. - 108 of 2010 Petitioner :- Zulfiquar Husain & 4 Ors. Respondent :- State Of U.P. & Another Petitioner Counsel :- Shaquiel Ahmad,Nishant Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Alok K. Singh,J.
Supplementary affidavit filed today is taken on record.
It is to the effect that all the petitioners have already appeared before the court
below.
As the petitioners have already participated in the proceedings, they can very
well raise the points mentioned in this petition before the Court below itself
while seeking discharge.
In view of the above, this petition is disposed with the observation that if the
discharge application is moved raising the points mentioned in this petition,
the same shall be disposed of expetitiously in accordance with law. It is also
provided that if the petitioners are already on bail as claimed by them, their
personal attendance may be exempted through counsel till the disposal of the
discharge application, unless their attendance is required for some valid
purpose.
Date :- 12.1.2010
ML/-