Allahabad High Court High Court

Prem Singh And Others vs State Of U.P. & Another on 15 June, 2010

Allahabad High Court
Prem Singh And Others vs State Of U.P. & Another on 15 June, 2010
Court No. - 47

Case :- APPLICATION U/S 482 No. - 20699 of 2010

Petitioner :- Prem Singh And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Ram Surat Saroj,Navin Kumar
Respondent Counsel :- Govt. Advocate

Hon'ble Naheed Ara Moonis,J.

Heard learned counsel for the applicants, the learned A.G.A. and
perused the record.

This application has been filed with a prayer to direct the court below

to dispose of the bail application of the applicants in case Crime No.

511 of 2009, under Sections 147, 341, 353 and 336 I.P.C., P.S.

Sector-39, Noida, district Gautam Budh Nagar expeditiously if

possible on the same day.

It is directed that in case the applicants move an application for

appearance/surrender before the court concerned within 30 days from

today and apply for bail, the same shall be heard and disposed of

expeditiously, if possible on the same day by the courts below. Till then

no coercive steps shall be taken against the applicants in the above

mentioned case.

With the aforesaid direction this application is finally disposed of.

Order Date :- 15.6.2010
Shahnawaz