Court No. - 54 Case :- APPLICATION U/S 482 No. - 351 of 2010 Petitioner :- Dinesh Chandra Sharma And Another Respondent :- State Of U.P. And Another Petitioner Counsel :- Shyam Sunder Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Dayal Khare,J.
Heard learned counsel for the applicants and learned AGA for the
State.
The applicants, through the present application under Section 482
Cr.P.C., have invoked the inherent jurisdiction of this Court with a
prayer that their bail application in Case Crime No. 834/2009
under Sections 498A, 304B IPC & 3/4 D.P. Act, P.S.- Faizganj
Beha District Badayun 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 AGA
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 applies for bail, then their bail application
shall be considered and decided expeditiously in the court below.
Order Date :- 8.1.2010
SR