Court No. - 47 Case :- APPLICATION U/S 482 No. - 20680 of 2010 Petitioner :- Gauri Shanker Seth Respondent :- State Of U.P. Petitioner Counsel :- Ashwini Kumar Awasthi,Manish Tiwary Respondent Counsel :- Govt. Advocate Hon'ble Naheed Ara Moonis,J.
Heard learned counsel for the applicant, 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 applicant in case Crime No.
440 of 2010, under Sections 302 and 120-B I.P.C., P.S. Shadiyabad,
district Ghazipur expeditiously if possible on the same day.
It is directed that in case the applicant moves an application for
appearance/surrender before the court concerned within 30 days from
today and applies 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 applicant in the above
mentioned case.
With the aforesaid direction this application is finally disposed of.
Order Date :- 15.6.2010
Shahnawaz