Allahabad High Court High Court

Rajat Alias Mohit Pandey vs State Of U.P. on 17 June, 2010

Allahabad High Court
Rajat Alias Mohit Pandey vs State Of U.P. on 17 June, 2010
Court No. - 7

Case :- APPLICATION U/S 482 No. - 20944 of 2010

Petitioner :- Rajat Alias Mohit Pandey
Respondent :- State Of U.P.
Petitioner Counsel :- Ambrish Kumar
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastava,J.

Heard learned counsel for the applicant and learned AGA for the State.

This application has been filed with the prayer for expeditious disposal of the
bail applicationof applicant in case crime no.296of 2010 under Sections 302,
201 IPC of P.S. Kotwali Kannauj, District Kannauj.

I have gone through the record the application is disposed of with a direction
that in the event aplicant appears and moves a bail application, the same shall
be decided expeditiously on merits.

Order Date :- 17.6.2010
P