Allahabad High Court High Court

Sonu @ Sunil Kumar & Ors. vs State Of U.P. & Anr. on 11 January, 2010

Allahabad High Court
Sonu @ Sunil Kumar & Ors. vs State Of U.P. & Anr. on 11 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 520 of 2010

Petitioner :- Sonu @ Sunil Kumar & Ors.
Respondent :- State Of U.P. & Anr.
Petitioner Counsel :- Manvendra 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 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 in complaint case No. 273 of 2008 under
Sections ¾ of Dowry Prohibition Act, P.S. Ghazipur, District Fatehpur.
After perusing the record and considering the nature of allegation, it is
directed that in case 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 applicants move
the application for bail on the day of the appearance or surrender, the
same shall be considered and disposed of on the same day by the courts
below.

With this direction, the application is finally disposed of
Order Date :- 11.1.2010
Su