Allahabad High Court High Court

Brijpal And Others vs State Of U.P. on 19 January, 2010

Allahabad High Court
Brijpal And Others vs State Of U.P. on 19 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 1411 of 2010

Petitioner :- Brijpal And Others
Respondent :- State Of U.P.
Petitioner Counsel :- Anurag Prakash Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned A.G.A.

The applicants are accused in case crime no. 587 of 2009 under sections
272
, 273, 420, 467, 468 I.P.C. and 60 of United Provinces Excise Act, 1910,
Police Station Adarsh Mandi, Sub District Shamli, District Muzaffarnagar.

This application has been filed with a prayer that a suitable direction may be
issued to the courts below for disposal of the bail application of the applicants
on the same day.

After perusing the record and considering the nature of the allegations it is
directed that in case 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 heard and disposed of expeditiously if possible on
the same day by the courts below.

With the above direction, the application is finally disposed of.

Order Date :- 19.1.2010
Su