Allahabad High Court High Court

Con. 325 Civil Police Aniruddh … vs State Of U.P. on 12 January, 2010

Allahabad High Court
Con. 325 Civil Police Aniruddh … vs State Of U.P. on 12 January, 2010
Court No. - 54
Case :- APPLICATION U/S 482 No. - 704 of 2010
Petitioner :- Con. 325 Civil Police Aniruddh Yadav And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Mahendra Singh Yadav
Respondent Counsel :- Govt.Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned AGA.
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. 160 of 2009 under section
222 I.P.C., P.S. Chauki G.R.P., District Varanasi.
However, considering the submission the applicants were released on bail
under sections 223,224 IPC but subsequently 222 IPC has also been added. It
is directed in case the applicants move application for bail before the court
concerned within 30 days from today, the same shall be heard and disposed of
expeditiously on the same day by the courts below.
With this direction this application is finally disposed of.
Order Date :- 12.1.2010
Salim