Court No. - 55 Case :- APPLICATION U/S 482 No. - 33598 of 2009 Petitioner :- Vasim Ahmad @ Chunnu & Ors. Respondent :- State Of U.P. & Anr. Petitioner Counsel :- Mithilesh Kr. Gupta Respondent Counsel :- Govt. Advocate Hon'ble Vineet Saran,J.
Heard learned counsel for the applicants as well as learned A.G.A. for the
respondents and have perused the record.
By means of this petition, the applicants have challenged the proceeding of
Case No. 3726 of 2009, arising out of Case Crime No. 204 of 2009 (State Vs.
Vasim Ahmad and others) under Sections 323, 504, 506 IPC, Police Station:
Kotwali, District: Ghazipur, pending in the Court of Chief Judicial Magistrate,
Ghazipur.
The only prayer pressed by the learned counsel for the applicants is that the
bail application of the applicants will be considered on the same day.
Considering the facts and circumstances of this case and keeping in view the
nature of the case, it is directed that in case if the applicants file an application
for grant of bail within two weeks from today along with a certified copy of
this order, the same shall be considered and decided by the Court concerned,
expeditiously preferabley on the same day. It is further provided that for a
period of two weeks, no coervice action shall be taken against the applicants.
With the aforesaid direction, this petition is disposed of.
Order Date :- 12.1.2010
AbHiShEk