Court No. - 45 Case :- APPLICATION U/S 482 No. - 26752 of 2010 Petitioner :- Smt. Rachana Singh Respondent :- State Of U.P. & Another Petitioner Counsel :- Ajay Kumar Pandey,Satish Trivedi Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Dayal Khare,J.
Heard learned counsel for the applicant and learned A.G.A. for the State
respondent.
The applicant, through the present application under Section 482, Cr.P.C. has
invoked the inherent jurisdiction of this Court with the prayer that his bail
application in Case Crime No. 1310 of 2010 (State of U.P. Vs. Kuldeep Singh
Tomar & others), under Sections 498-A, 323, 304-B I.P.C. and 3/4 D.P. Act,
Police Station – Indrapuram, District – Ghaziabad be ordered to be considered
expeditiously, if possible on the same day by the court below.
After hearing learned counsel for the applicant and learned A.G.A. this
application is finally disposed of with a direction that if the applicant appears
and surrenders before the court below within two weeks from today and
applies for bail, then his bail application shall be considered and decided
expeditiously by the court below, in accordance with law, after hearing the
Public Prosecutor.
Order Date :- 9.8.2010
Sunil Kr. Gupta