Allahabad High Court
Dhan Singh And Others vs State Of U.P. on 19 January, 2010
Author: Ravindra Singh
Bench: Ravindra Singh
Court No. - 54 Case :- APPLICATION U/S 482 No. - 1378 of 2010 Petitioner :- Dhan Singh And Others Respondent :- State Of U.P. Petitioner Counsel :- S.K. Mishra 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.1062 of 2009 under section 302 I.P.C. P.S. Indirapuram District Ghaziabad.
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 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 by the courts below.
With this direction, the application is finally disposed of. Order Date :- 19.1.2010 N.A.