Court No. - 54 Case :- APPLICATION U/S 482 No. - 424 of 2010 Petitioner :- Mohd. Sabir And Others Respondent :- State Of U.P. Petitioner Counsel :- A.K.Tripathi Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicants and learned A.G.A.
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. 370
of 2009 under sections 498A, 323, 504, 506 I.P.C. and section ¾
D.P. Act P.S. Karari, District Kaushambi.
However, considering the facts and circumstances of the case, it is
directed that applicant moves 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 on the same day by the courts below.
With this direction, this application is finally disposed of.
Order Date :- 11.1.2010
RPD