Court No. - 47 Case :- APPLICATION U/S 482 No. - 20689 of 2010 Petitioner :- Chandra Pratap Respondent :- State Of U.P. & Another Petitioner Counsel :- Deepak Dubey 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. 78 of 2010, under Sections 498-A and 323 I.P.C. and
Section 3/4 D.P. Act, P.S. Phoolpur district Allahabad
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