Allahabad High Court High Court

Nashim And Others vs State Of U.P. & Others on 2 August, 2010

Allahabad High Court
Nashim And Others vs State Of U.P. & Others on 2 August, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 24136 of 2010

Petitioner :- Nashim And Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Rajendra 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. 10/2010, under Sections 498-A, 323, 504,
506 I.P.C. and 3/4 D.P. Act, P.S. Mahila Maha Nagar, district Varanasi 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 three weeks from today their bail application shall be decided
expeditiously, 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 :- 2.8.2010
AKG/-