Court No. - 5 Case :- APPLICATION U/S 482 No. - 21162 of 2010 Petitioner :- Rajveer And Another Respondent :- State Of U.P. And Another Petitioner Counsel :- Deepak Kaushik Respondent Counsel :- Govt Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicants and learned A.G.A.
The applicants are accused in case crime no. 704 of 2010 under sections
420,467,468, I.P.C. P.S.Khatauli District Muzaffarnagar.
This application has been filed with a prayer that a suitable direction may be
issued to the courts below for disposal of the bail application of the applicants
on the same day.
After perusing the record and considering the nature of the allegations it is
directed that the 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
applicant 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, the application is finally disposed of.
Order Date :- 18.6.2010
Naresh