Allahabad High Court High Court

Nanhe Ahmad Alias Mahboob Alam vs State Of U.P. And Others on 21 January, 2010

Allahabad High Court
Nanhe Ahmad Alias Mahboob Alam vs State Of U.P. And Others on 21 January, 2010
Court No. - 52

Case :- APPLICATION U/S 482 No. - 30177 of 2009

Petitioner :- Nanhe Ahmad Alias Mahboob Alam
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Shashi Shukla
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 direct the court below to dispose off the bail
application of the applicant on same day, when they surrender and apply
for bail with case crime no. 1058 of 2009, under Sections 382, 411/34
IPC, P.S. Nanhara, District-Ghazipur.

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

Learned counsel for the applicant submitted that the prayer is for
consideration of the bail application, expeditiously, on the same day.
In view of the fact of the present case, it is provided that if applicant
appears and surrenders before the court below and apply for bail within
three weeks from today, then the prayer for bail shall be considered, as
expeditiously as possible in accordance with law, in view of the law laid
down by the Full Bench of this Court in the case of Amrawati and
another Vs. State of U.P. reported in 2004(57) ALR 390 and affirmed
by Hon. Apex Court in Lal Kamlendra Pratap Singh Vs. State of U.P.
and others 2009(2) Crime 4 SC after affording the opportunity to the
public prosecutor.

With the aforesaid observation this application is finally disposed off.
Order Date :- 21.1.2010
ANT