Court No. - 54 Case :- APPLICATION U/S 482 No. - 200 of 2010 Petitioner :- Rajveer And Another Respondent :- State Of U.P. & Another Petitioner Counsel :- R.K.Pandey Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Dayal Khare,J.
Heard learned counsel for the applicants and learned A.G.A. for the State
respondent.
The applicants, through the present application under Section 482,Cr.P.C.
have invoked the inherent jurisdiction of this Court with the prayer that their
bail application in case crime no. 977 of 2009 under Sections 302, 201 IPC
and Section 3(2)5 SC/ST Act, P.S. Khurja Nagar District Bulandshahar be
ordered to be considered expeditiously, if possible on the same day by the
court below.
After hearing learned counsel for the applicants and learned A.G.A. this
application is finally disposed of with a direction that if the applicants appear
and surrender before the court below within two weeks from today and apply
for bail, then their bail application shall be considered and decided by the
courts below, expeditiously, after hearing the Public Prosecutor in the
aforesaid crime number for the aforesaid offences.
Order Date :- 7.1.2010
Ashish