Allahabad High Court High Court

Gullu @ Raman vs State Of U.P. on 28 January, 2010

Allahabad High Court
Gullu @ Raman vs State Of U.P. on 28 January, 2010
Court No. - 25

Case :- APPLICATION U/S 482 No. - 1730 of 2010

Petitioner :- Gullu @ Raman
Respondent :- State Of U.P.
Petitioner Counsel :- Nitin Gupta
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Chandra,J.

By way of this petition under Section 482 Cr.P.C. a prayer has been made that
the bail application of the applicants may be disposed of by the lower court
expeditiously, if possible on the same day in case crime no. 1357 of 2009,
under Sections 2/3 Gangster Act, P.S. Kavi Nagar, District Ghaziabad.

The petition is finally disposed of with this direction to the lower court that
after the applicant surrenders in the court within three weeks from today his
bail application shall be disposed of in the light of the judgment passed by 7
Judges’ Bench of this court in Amarawati and another Vs. State of U. P.,
2005 Cr. L. J.755 as approved by the Apex Court in Lal Kamlendra Pratap
Singh Vs. State of U. P. in 2009 (4) SCC 437.

Order Date :- 28.1.2010
RS.