Allahabad High Court High Court

Bilayat Ali And Another vs State Of U.P. on 6 July, 2010

Allahabad High Court
Bilayat Ali And Another vs State Of U.P. on 6 July, 2010
Court No. - 54
Case :- APPLICATION U/S 482 No. - 22384 of 2010
Petitioner :- Bilayat Ali And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Diwakar Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants and the learned A.G.A.
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. 241 of 2010, under Sections 498A, 323, 307
IPC and 3/4 D.P. Act, P.S. Sasni Gate, district Aligarh be ordered to be
considered expeditiously without unnecessary delay by the court below.
After hearing learned counsel for the applicants and learned AGA, this
application is disposed off with a direction that if the applicants surrender
within two weeks from today their bail application shall be decided without
unnecessary delay 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 :- 6.7.2010
Salim