Allahabad High Court High Court

Smt. Meena vs State Of U.P. And Another on 27 January, 2010

Allahabad High Court
Smt. Meena vs State Of U.P. And Another on 27 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 2278 of 2010

Petitioner :- Smt. Meena
Respondent :- State Of U.P. And Another
Petitioner Counsel :- S.Shahanawaz Shah
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.
This application has been filed with a prayer to dispose of the bail 
application of the applicant on the same day in case crime No.216 of 
2009 under sections 363, 366, 506 I.P.C. P.S. Bhawanpur, District 
Meerut.

However, considering the facts and circumstances of the case, it is 
directed that applicant 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 by the courts below.
With this direction, this application is finally disposed of.
Order Date :- 27.1.2010
RPD