Allahabad High Court High Court

Guru Bachan Singh And Others vs State Of U.P. And Another on 18 June, 2010

Allahabad High Court
Guru Bachan Singh And Others vs State Of U.P. And Another on 18 June, 2010
Court No. - 5

Case :- APPLICATION U/S 482 No. - 21163 of 2010

Petitioner :- Guru Bachan Singh And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Shiv Muni Yadav
Respondent Counsel :- Govt Advocate

Hon'ble Ravindra Singh,J.

Heard the learned counsel for the applicants and the learned A.G.A.
This application has been filed with a prayer to stay the effect of the order
dated 30.4.2010,1.9.2010, and 18.5.2010 passed by the learned C.J.M.
Firozabad in case crime 925 of 2009 under sections 147,148,149,504,452
and 307 I.P.C. arising out of crime no. 475 of 2008 registered at P.S.
South district Firozabad whereby N.B. W. has been issued against the
applicants.

From the perusal of the record, it appears that due non appearance of the
applicant N.B.W. has been issued,. Therefore is no illegality in issuing
the N.B.W. therefore, the prayer for quashing the same is refused.
However, it is directed that the applicants shall appear before the court
concerned within 15 days from today, till then the N.B.W. issued against
the applicant shall be kept in abeyance.

In case the applicants apply for bail, the same shall be heard and disposed
of expeditiously by the courts below.

With the above direction, this application is finally disposed of.
Order Date :- 18.6.2010
N.A.