Allahabad High Court High Court

Girja Shankar Singh vs State Of U.P. And Another on 2 April, 2010

Allahabad High Court
Girja Shankar Singh vs State Of U.P. And Another on 2 April, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 11608 of 2010

Petitioner :- Girja Shankar Singh
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Pankaj Srivastava
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. 84 of 1999 under sections
409, 467, 468, 471, 420, 201, 120-B I.P.C. and Section 13(1)(d) of Prevention
of Corruption Act, P.S. Cholapur, District Varanasi.
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, if possible, on the same
day by the courts below.

With this direction this application is finally disposed of.

Order Date :- 2.4.2010
F.H.