Allahabad High Court High Court

Rajan Jaiswal vs State Of U.P. & Another on 23 July, 2010

Allahabad High Court
Rajan Jaiswal vs State Of U.P. & Another on 23 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23663 of 2010

Petitioner :- Rajan Jaiswal
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Rajeev Chaddha
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 Crime No. 1087A of 2010, under Sections 147, 148, 149,
307, 504, 506 I.P.C., P.S. Kotwali, District Gorakhpur 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, 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 :- 23.7.2010
Manoj