Allahabad High Court High Court

Maulana Rahulla Bihari, vs State Of U.P. & Others on 29 January, 2010

Allahabad High Court
Maulana Rahulla Bihari, vs State Of U.P. & Others on 29 January, 2010
Court No. - 13

Case :- U/S 482/378/407 No. - 375 of 2010

Petitioner :- Maulana Rahulla Bihari,
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Usman Siddiqui
Respondent Counsel :- G.A.

Hon'ble Yogendra Kumar Sangal,J.

Heard learned counsel for the applicant and learned AGA for the State and
perused the record.

Learned counsel for the applicant not pressed the petition under Section 482
Cr.P.C. for quashing the charge-sheet. He simply prayed for direction to the
learned Magistrate for considering his bail application, if moved, and disposal
of the same expeditiously.

Learned AGA has not raised any serious objection on this prayer.

Application to quash the charge sheet is hereby dismissed. However, if within
15 days from today, the applicant appears before the trial court and moves
bail application, the same may be considered and dispose of expeditiously in
the light of law laid down by Full Bench in Amrawati and another vs. State
of U.P. 2005 Cr. L. J. 755.

In the meantime, no coercive step shall be taken against the applicant.

Order Date :- 29.1.2010
Kaushal