Allahabad High Court High Court

Amrik Singh vs State Of U.P. on 2 April, 2010

Allahabad High Court
Amrik Singh vs State Of U.P. on 2 April, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 11618 of 2010

Petitioner :- Amrik Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Moiti Lal,Smt. Meera
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned AGA.
This application has been filed with a prayer to dispose of the bail application
of the applicant on the same day in case crime No. 73 of 2007 under section
302 I.P.C., P.S. G.R.P. Ghaziabad, District Ghaziabad.
However, considering the facts and circumstances of the case, it is directed
that 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 considered and disposed of expeditiously by the courts below.
With this direction this application is finally disposed of.

Order Date :- 2.4.2010
F.H.