Allahabad High Court High Court

Ayub And Another vs State Of U.P. on 27 July, 2010

Allahabad High Court
Ayub And Another vs State Of U.P. on 27 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23727 of 2010

Petitioner :- Ayub And Another
Respondent :- State Of U.P.
Petitioner Counsel :- N.I.Jafri
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants and the learned AGA.

The applicants are involved in an offence under the Cow Slaughter Act,
therefore, I am not inclined to exercise my discretionary power under Section
482 Cr.P.C. to grant interim relief for expeditious disposal of bail on the same
day.

This Crl. Misc. Application stands rejected.

Order Date :- 27.7.2010
AKG/-