Allahabad High Court High Court

Ramu And Others vs State Of U.P. & Another on 11 August, 2010

Allahabad High Court
Ramu And Others vs State Of U.P. & Another on 11 August, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 26024 of 2010

Petitioner :- Ramu And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- M.P.S.Chauhan
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 No. 878 of 2009 (Case Crime No. 267 of 2009), under
Sections 323, 498-A, I.P.C. and 3/4 D.P. Act, P.S. Tappal, District-Aligarh 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 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 :- 11.8.2010
Sharad