Allahabad High Court High Court

Abdullah & Others vs State Of U.P. & Others on 29 January, 2010

Allahabad High Court
Abdullah & Others vs State Of U.P. & Others on 29 January, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 1417 of 2010

Petitioner :- Abdullah & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- A.K. Pathak
Respondent Counsel :- Govt. Advocate

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

We have heard learned counsel for the petitioners.

It is not a fit case for quashing of the first information report or staying
the arrest.

However, if the petitioners surrender within three weeks from today
and apply for bail in case crime No. 10 of 2010 under sections
406/392/343/323/504/506 I.P.C. P.S. Pataherwa district Kushinagar
their bail applications will be considered and disposed of by the Courts
below expeditiously.

The writ petition is disposed of as above.

Order Date :- 29.1.2010
AM/-