Allahabad High Court High Court

Kabiluddin vs State Of U.P. & Another on 27 July, 2010

Allahabad High Court
Kabiluddin vs State Of U.P. & Another on 27 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23831 of 2010

Petitioner :- Kabiluddin
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Meraj Ahmad Khan
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. 332 of 2010, under Section 307 Cr.P.C., P.S.
Dhoomanganj, district Allahabad 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 as 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 :- 27.7.2010
F.H.