Allahabad High Court High Court

Rajjan Lal And Others vs State Of U.P. And Another on 30 June, 2010

Allahabad High Court
Rajjan Lal And Others vs State Of U.P. And Another on 30 June, 2010
Court No. - 40

Case :- APPLICATION U/S 482 No. - 21854 of 2010

Petitioner :- Rajjan Lal And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Satya Dheer Singh Jadaun,Smt. Sushila Jadaun
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. 239 of 2008, under Sections 498-A, 323,
504, 506 I.P.C. and 3/4 D.P. Act, P.S. Bidhanu, District Kanpur Nagar 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 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 :- 30.6.2010
Manoj