Court No. - 54 Case :- APPLICATION U/S 482 No. - 23117 of 2010 Petitioner :- Harihar Nath Upadhayay And Others Respondent :- State Of U.P. & Another Petitioner Counsel :- Rupak Chaubey Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Supplementary affidavit filed today is taken on record.
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. 124 of 2010, under Sections 323, 504, 506
I.P.C. and section 3(1)(X) SC/ST Act, P.S. Adampur, district Varanasi 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 :- 16.7.2010
F.H.