Court No. - 54 Case :- APPLICATION U/S 482 No. - 699 of 2010 Petitioner :- Dharmi Respondent :- State Of U.P. And Another Petitioner Counsel :- Ashutosh 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. 697 of 2009 under section
2/3 of Gangsters Act, P.S. Garhmukhteshwar, District Ghaziabad.
However, considering the facts an 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 :- 12.1.2010
Salim