Allahabad High Court High Court

Kadir Ahmad vs State Of U.P.And Another on 6 January, 2010

Allahabad High Court
Kadir Ahmad vs State Of U.P.And Another on 6 January, 2010
                      Court No. - 45

                      Case :- APPLICATION U/S 482 No. - 123 of 2010

                      Petitioner :- Kadir Ahmad
                      Respondent :- State Of U.P.And Another
                      Petitioner Counsel :- S.K. Rao,O.P. Singh
                      Respondent Counsel :- Govt. Advocate

                      Hon'ble Vijay Kumar Verma,J.

Heard learned counsel for the applicant and A.G.A for the State.

By means of this application under section 482 of the Code of Criminal Procedure
(in short ‘the Cr.P.C.’), it is prayed by the applicant that the courts below be
directed to decide the bail application on the same day in Case Crime No. 361 of
2009, under section 3 (1) U.P. Gangster and Anti Social Activities (Prevention) Act
1986, P.S. Bhoganipur District Kanpur Dehat.

Considering the facts and circumstances of the case, it is directed that if the
applicant moves application for appearance/surrenders before the court concerned
within 30 days from today, the court concerned shall fix date on that application for
surrenders/appearance. In the meantime the court concerned shall seek instruction
from the prosecution side. In case, the applicant moves the application for bail on
the day of appearance or surrenders, the same shall be considered and disposed of
expeditiously by the courts below, keeping in view the provisions of U.P.
Gangsters Anti-Social Activities (Prevention) Act, 1986.

With this direction, the application is finally disposed of.

Order Date :- 6.1.2010
v.k.updh.