Allahabad High Court High Court

Naeem And Another vs State Of U.P. on 21 January, 2010

Allahabad High Court
Naeem And Another vs State Of U.P. on 21 January, 2010
Court No. - 52

Case :- APPLICATION U/S 482 No. - 30166 of 2009

Petitioner :- Naeem And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Sunil Vashisth
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

This Criminal Misc. Application under Section 482 Cr.P.C. has been
filed with the prayer to allow the present criminal misc. application and
courts below be directed to dispose off the bail application of applicants
on same day it is moved in case crime no. 151 of 2005, under Section
302 IPC, P.S. Mawana, District-Meerut.

Heard learned counsel for the applicants and learned A.G.A. and
perused the record.

Learned counsel for the applicants submitted that the applicant was
falsely implicated in the case crime no. 151 of 2005, under Section 302
IPC, P.S. Mawana, District-Meerut. However, the charge-sheet has also
been submitted. The applicant is not named in the first information
report. The prayer is for consideration of bail application on the same
day.

Expeditious disposal of bail applicant, is right of the accused-applicant.
Hence no such direction or observation is required. If the applicant will
appear and move bail application, it is expected that the same will be
considered and decided, expeditiously, in accordance with law.
With the aforesaid observation this application is rejected.
Order Date :- 21.1.2010
ANT