Allahabad High Court High Court

Qamar Ahmad And Others vs State Of U.P. & Another on 21 July, 2010

Allahabad High Court
Qamar Ahmad And Others vs State Of U.P. & Another on 21 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23510 of 2010

Petitioner :- Qamar Ahmad And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- S.M.A.Abdy
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants, Sri Harish Chandra Mishrra on
behalf of the respondent no. 2 and learned AGA in opposition.

I have perused the order dated 16.4.2010 passed by Special Judge, (D.A.A.) in
Special Case No. 143 of 2009, Mustaq Ahmad Vs. Qamar Ahmad and others,
under Sections 395, 397, 307, 504, 506 I.P.C., P.S. Kotwali, District Jhansi.
The said order does not suffer from any error of law.

This Criminal Misc. Application sans merit and is dismissed with a direction
that the bail prayer of the applicants in the aforesaid crime be considered
expeditiously, if possible on the same day by the courts below.

Order Date :- 21.7.2010
Manoj