Allahabad High Court High Court

Purshottam And Others vs State Of U.P. on 10 May, 2010

Allahabad High Court
Purshottam And Others vs State Of U.P. on 10 May, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 16192 of 2010

Petitioner :- Purshottam And Others
Respondent :- State Of U.P.
Petitioner Counsel :- Mithilesh Ku. Shukla,Avanish Ku. Shukla
Respondent Counsel :- Govt.Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned AGA.
This application has been filed with a prayer to quash the N.B.W. order dated
8.4.2010 passed by A.C.J.M. Ist, Firozabad in case crime no. 62A of 2008,
case no. 815 of 2010, under Sections 323, 504, 506, 354, 307 IPC, P.S.
Naseerpur, District-Firozabad, pending in the court of learned A.C.J.M. Ist,
Firozabad.

From the perusal of the record, it appears that due to non appearance of the
applicants, the non-bailable warrant has been issued. There is no illegality in
issuing the non-bailable warrant against the applicants.
However, considering the facts and circumstances of the case, it is directed
that applicants shall surrender before the court concerned within 20 days from
today then, the non-bailable warrant issued against the applicants shall be kept
in abeyance. In case the applicants move the application for bail on the day of
the appearance or surrender, the same shall be considered and disposed of
expeditiously, if possible on the same day by the courts below.
With this direction this application is finally disposed of.

Order Date :- 10.5.2010
Ashish Tripathi