Allahabad High Court High Court

Smt. Pramila Devi And Others vs State Of U.P. on 6 August, 2010

Allahabad High Court
Smt. Pramila Devi And Others vs State Of U.P. on 6 August, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 24428 of 2010

Petitioner :- Smt. Pramila Devi And Others
Respondent :- State Of U.P.
Petitioner Counsel :- Anand Priya Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants and learned A.G.A.

Correct copy of First Information Report has been filed, which is taken on
record.

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. 1573 of 2010, under Sections 141, 143, 147,
336, 109, 323, 504 I.P.C. and section 7 Crl. Law Amendment Act, P.S.
Kopaganj, district Mau 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 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 :- 6.8.2010
F.H.