Court No. - 54 Case :- APPLICATION U/S 482 No. - 22558 of 2010 Petitioner :- Ashok Yadav And Others Respondent :- State Of U.P. Petitioner Counsel :- Mohd. Shoeb Khan 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. 539 of 2010, under Sections 504, 506, 352
I.P.C. and 7 Criminal Law Amendment Act, P.S. Khajni, District Gorakhpur
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, 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 :- 6.7.2010
Manoj