Court No. - 54 Case :- APPLICATION U/S 482 No. - 1067 of 2010 Petitioner :- Shri Gulab Yadav And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- Sapan Kumar Singh Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicants and learned A.G.A.
This application has been filed by the applicants with a prayer to quash
the order dated 8.12.2009 passed by the learned Chief Judicial
Magistrate,Gorakhpur in Misc. Case No. 513-A of 2009 whereby the
application under section 156(3) Cr.P.C. has been allowed.
It is contended by the learned counsel for the applicant that in pursuant of
the order passed by the learned magistrate concerned F.I.R. has been
registered, therefore, the prayer for quashing the same is refused.
However, considering the facts and circumstances of the case, it is
directed that applicant or applicants move or moves 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 the above direction the application is finally disposed of.
Order Date :- 18.1.2010
N.A.