Allahabad High Court High Court

Pankaj Awasthi vs State Of U.P. on 4 February, 2010

Allahabad High Court
Pankaj Awasthi vs State Of U.P. on 4 February, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 3441 of 2010

Petitioner :- Pankaj Awasthi
Respondent :- State Of U.P.
Petitioner Counsel :- Anil Kumar Singh,Aradhna Chauhan,Gaurav Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

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

The applicant is an accused in case crime no. 163 of 2009 under sections
147,148,149,323,504,506,307 I.P.C. 7 Criminal Law Amendment Act and
141 Raiway Act P.S.G.R.P. District Etawah.

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 applicant
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 :- 4.2.2010
N.A.