Allahabad High Court High Court

Prem Chandra Jaiswal vs State Of U.P. And Another on 3 February, 2010

Allahabad High Court
Prem Chandra Jaiswal vs State Of U.P. And Another on 3 February, 2010
Court No. - 27


Case :- APPLICATION U/S 482 No. - 1809 of 2010

Petitioner :- Prem Chandra Jaiswal
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Satyendra Narayan Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Chandra,J.

This application under Section 482 Cr.P.C. has been moved with a prayer that
the Courts below may be directed to dispose of the bail application of the
applicant on the same day on its presentation before the Court in Case Crime
1709, under Section 3/7 of Essential Commodities Act, P.S. Madiyahu,
District Jaunpur.

The application is disposed of with this direction to the Lower Court that if
the applicant surrenders in the Lower Court within 3 weeks from today his
bail application shall be disposed of expeditiously, if possible on the same
day.

Order Date :- 3.2.2010

Mustaqueem Ahmed