Allahabad High Court High Court

Gauri Shanker Seth vs State Of U.P. on 15 June, 2010

Allahabad High Court
Gauri Shanker Seth vs State Of U.P. on 15 June, 2010
Court No. - 47

Case :- APPLICATION U/S 482 No. - 20680 of 2010

Petitioner :- Gauri Shanker Seth
Respondent :- State Of U.P.
Petitioner Counsel :- Ashwini Kumar Awasthi,Manish Tiwary
Respondent Counsel :- Govt. Advocate

Hon'ble Naheed Ara Moonis,J.

Heard learned counsel for the applicant, the learned A.G.A. and
perused the record.

This application has been filed with a prayer to direct the court below

to dispose of the bail application of the applicant in case Crime No.

440 of 2010, under Sections 302 and 120-B I.P.C., P.S. Shadiyabad,

district Ghazipur expeditiously if possible on the same day.

It is directed that in case the applicant moves an application for

appearance/surrender before the court concerned within 30 days from

today and applies for bail, the same shall be heard and disposed of

expeditiously, if possible on the same day by the courts below. Till then

no coercive steps shall be taken against the applicant in the above

mentioned case.

With the aforesaid direction this application is finally disposed of.

Order Date :- 15.6.2010
Shahnawaz