Court No. - 40 Case :- APPLICATION U/S 482 No. - 21621 of 2010 Petitioner :- Kashi And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- A. P. Tewari,S. S. Tripathi 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. 333 of 2010, under Sections 323, 325, 504,
506, 326 I.P.C., P.S. Bishunpura, district Kushinagar 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.