Allahabad High Court High Court

Mathura Prasad vs State Of U.P. on 6 August, 2010

Allahabad High Court
Mathura Prasad vs State Of U.P. on 6 August, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 24512 of 2010

Petitioner :- Mathura Prasad
Respondent :- State Of U.P.
Petitioner Counsel :- A.K.Bhatt
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. 108 of 2010, Under Section 420, 467, 468,
471, 120-B I.P.C., P.S. Manjhanpur District Kaushambi be ordered to be
considered expeditiously without unnecessary delay by the courts 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, 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 :- 6.8.2010
Sh