Allahabad High Court High Court

Kalua @ Amiruddin And Another vs State Of U.P. And Another on 28 June, 2010

Allahabad High Court
Kalua @ Amiruddin And Another vs State Of U.P. And Another on 28 June, 2010
Court No. - 40

Case :- APPLICATION U/S 482 No. - 21639 of 2010

Petitioner :- Kalua @ Amiruddin And Another
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Dheeraj Singh Bohra
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. 304 of 2010, under Sections 307, 504, 506
I.P.C. and 25/27 Arms Act, P.S. Dankaur, district Gautam Budh Nagar 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 as
expeditiously as possible without unnecessary delay and 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 :- 28.6.2010
R.C.