Allahabad High Court High Court

Ambika Prasad Yadav And Others vs State Of U.P. on 22 July, 2010

Allahabad High Court
Ambika Prasad Yadav And Others vs State Of U.P. on 22 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23561 of 2010

Petitioner :- Ambika Prasad Yadav And Others
Respondent :- State Of U.P.
Petitioner Counsel :- Ramesh Sinha
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.273 of 2009, under Section 3/7 of U.P.
Essential commodities Act, 1955, P.S. Sachendi, District Kanpur Nagar 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