Allahabad High Court High Court

Sandhu Sharan Singh And Another vs State Of U.P. & Another on 15 June, 2010

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

Case :- APPLICATION U/S 482 No. - 20709 of 2010

Petitioner :- Sandhu Sharan Singh And Another
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Deepak Kumar Srivastava
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. 62

of 2010, under Sections 409, 419, 420, 468, 332, 352 and 506 I.P.C.,

P.S. Khakhreru, district Fatehpur 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