Allahabad High Court High Court

Lallo vs State Of U.P. And Another on 18 June, 2010

Allahabad High Court
Lallo vs State Of U.P. And Another on 18 June, 2010
Court No. - 5

Case :- APPLICATION U/S 482 No. - 21127 of 2010

Petitioner :- Lallo
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Grijesh Kumar Panday
Respondent Counsel :- Govt Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.
The applicant is an accused in case crime no.120 of 2010 under sections
498-A,304-B,323,504, I.P.C.I.P.C. and 3/4 D.P.Act P.S. Hathras Junction
District Mahamaya Nagar.

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 applicant
on the same day.

After perusing the record and considering the nature of the allegations it is
directed that the applicant moves an 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 applicant moves 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, the application is finally disposed of.

Order Date :- 18.6.2010
Naresh