Court No. - 54 Case :- APPLICATION U/S 482 No. - 23006 of 2010 Petitioner :- Liyakat Husain Respondent :- State Of U.P. Petitioner Counsel :- Awadesh Ku. Srivastava 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. 1313 of 2010, under Section 3/7 E.C. Act, Police
Station-Kotwali Baheri, District-Bareilly be ordered to be considered
expeditiously without unnecessary delay by the courts below.
After hearing learned counsel for the applicant and learned A.G.A. this
application is disposed off with a direction that if the applicant surrenders
within two weeks from today his bail application shall be decided by the
courts below 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 :- 13.7.2010
Sharad