Court No. - 54 Case :- APPLICATION U/S 482 No. - 23510 of 2010 Petitioner :- Qamar Ahmad And Others Respondent :- State Of U.P. & Another Petitioner Counsel :- S.M.A.Abdy Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicants, Sri Harish Chandra Mishrra on
behalf of the respondent no. 2 and learned AGA in opposition.
I have perused the order dated 16.4.2010 passed by Special Judge, (D.A.A.) in
Special Case No. 143 of 2009, Mustaq Ahmad Vs. Qamar Ahmad and others,
under Sections 395, 397, 307, 504, 506 I.P.C., P.S. Kotwali, District Jhansi.
The said order does not suffer from any error of law.
This Criminal Misc. Application sans merit and is dismissed with a direction
that the bail prayer of the applicants in the aforesaid crime be considered
expeditiously, if possible on the same day by the courts below.
Order Date :- 21.7.2010
Manoj