Court No. - 54 Case :- APPLICATION U/S 482 No. - 21964 of 2010 Petitioner :- Ajab Singh Respondent :- State Of U.P. Petitioner Counsel :- R. K. Gupta Respondent Counsel :- Govt Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicant and the learned A.G.A.
The applicant, through the present application under Section 482 Cr.P.C., has
invoked the inherent jurisdiction of this court with the prayer that his bail
application in case crime no. 146 of 2010, under Section 307 I.P.C., Police
Station-Jani, District-Meerut be ordered to be considered expeditiously
without unnecessary delay by the court below.
After hearing learned counsel for the applicant and learned AGA this
application is disposed off with a direction that if the applicant surrenders
within two weeks from today his bail application shall be decided if possible
on the same day after giving opportunity to the prosecution in the aforesaid
crime number for the aforesaid offences.
With the aforesaid direction this application is finally disposed off.
Order Date :- 1.7.2010
Sharad