Allahabad High Court High Court

Ragib And Others vs State Of U.P. And Another on 12 January, 2010

Allahabad High Court
Ragib And Others vs State Of U.P. And Another on 12 January, 2010
Court No. - 54
Case :- APPLICATION U/S 482 No. - 640 of 2010
Petitioner :- Ragib And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Anurag Pathak
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 dispose of the bail application
of the applicants on the same day in case crime No. 321 of 2004 under
sections 147,149,307,506 I.P.C., P.S. Sadar Bazar, District Saharanpur.
However, considering the facts an circumstances of the case, it is directed that
applicants move 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 applicants moves
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 :- 12.1.2010
Salim