Court No. - 47 Case :- APPLICATION U/S 482 No. - 20711 of 2010 Petitioner :- Sanjai Singh And Others Respondent :- State Of U.P. & Another Petitioner Counsel :- Jagdish Singh Respondent Counsel :- Govt. Advocate Hon'ble Naheed Ara Moonis,J.
Heard learned counsel for the applicants, 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 applicants in case Crime No.
657 of 2010, under Sections 363 and 366 I.P.C., P.S. Cantt, district
Gorakhpur expeditiously if possible on the same day.
It is directed that in case the applicants move an application for
appearance/surrender before the court concerned within 30 days from
today and apply 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 applicants in the above
mentioned case.
With the aforesaid direction this application is finally disposed of.
Order Date :- 15.6.2010
Shahnawaz