Allahabad High Court High Court

Sachin Tyagi vs State Of U.P. And Another on 4 February, 2010

Allahabad High Court
Sachin Tyagi vs State Of U.P. And Another on 4 February, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 2674 of 2010

Petitioner :- Sachin Tyagi
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Vinay Kr. Singh Chandel
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

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

The applicant is accused in case crime No. 548 of 2009 under section 2/3
of U.P.Gangsters and Anti Social Activities (Prevention) Act, 1986, P.S.
Phase II Noida.

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 in case applicant 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 heard and disposed of expeditiously by the courts
below.

With the above direction, the application is finally disposed of.
Order Date :- 4.2.2010
Su