Court No. - 54 Case :- APPLICATION U/S 482 No. - 3128 of 2010 Petitioner :- Parvindar @ Ravindra Respondent :- State Of U.P. And Others Petitioner Counsel :- Rajnish Dubey Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicant and learned A.G.A.
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. 1357 of 2009, under
Section 2/3 Gangster Act, P.S. Kavi Nagar. District Ghaziabad.
However, considering the facts and circumstances of the case, it is directed
that applicant moved 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 moved
the application for bail on the day of the appearance for bail on the day of
appearance or surrender, the same shall be considered and disposed of
expeditiously by the courts below.
With this direction, this application is finally disposed of.
Order Date :- 3.2.2010
ARS