Allahabad High Court High Court

Ram Samuj Yadav And Another vs State Of U.P. & Another on 22 July, 2010

Allahabad High Court
Ram Samuj Yadav And Another vs State Of U.P. & Another on 22 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23645 of 2010

Petitioner :- Ram Samuj Yadav And Another
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Rajesh Pratap Singh
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.1475 of 2010, under Sections 147,
148, 149, 427, 353, 307 and 324 IPC, P.S. Dohari Ghat, District Mau be
ordered to be considered expeditiously 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 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 :- 22.7.2010
pks