Allahabad High Court High Court

Amar Nath And Another vs State Of U.P. And Another on 29 January, 2010

Allahabad High Court
Amar Nath And Another vs State Of U.P. And Another on 29 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 2513 of 2010

Petitioner :- Amar Nath And Another
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Rajeev Kr. Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned A.G.A.
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. 286 
of   2009   under   sections   419,   420,   467,   468,   504,   506  I.P.C.   P.S. 
Khajani, District Gorakhpur.

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 by the courts below.
With this direction, this application is finally disposed of.
Order Date :- 29.1.2010
RPD