Court No. - 54 Case :- APPLICATION U/S 482 No. - 22678 of 2009 Petitioner :- Sumit Raghav Respondent :- State Of U.P. And Another Petitioner Counsel :- Bharat Singh Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicant and the learned A.G.A.
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 no.1990 of 2009, under Section 138 N.I. Act, P.S.
Majhola, District Moradabad be ordered to be considered expeditiously
without unnecessary delay by the court below.
After hearing learned counsel for the applicant and learned AGA this
application is disposed off with a direction that if the applicant surrenders
within two weeks from today his bail application shall be decided as
expeditiously as possible if possible on the same day after giving opportunity
to the prosecution in the aforesaid crime number for the aforesaid offences.
With the aforesaid direction this application is finally disposed off.
Order Date :- 22.7.2010
pks