Allahabad High Court High Court

Pankaj Rai @ Abhishek Rai vs State Of U.P. And Another on 18 January, 2010

Allahabad High Court
Pankaj Rai @ Abhishek Rai vs State Of U.P. And Another on 18 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 1162 of 2010

Petitioner :- Pankaj Rai @ Abhishek Rai
Respondent :- State Of U.P. And Another
Petitioner Counsel :- M.K. Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned AGA.
This application has been filed by the applicant with a prayer to pass a
suitable direction to the court concerned to consider the Bail Application of
the application in Case Crime No. 1760 of 2009, under sections 2/3 Gangster
and Anti-Social Activities (Prevention) Act, P.S.Kotwali, District-Gorakhpur.
However, considering the facts and circumstances of the case, it is directed
that applicant moves an application for appearance/surrender before the court
concerned within 20 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 on the same day by the
courts below.

With this direction, this application is finally disposed of.

Order Date :- 18.1.2010
PKC