Allahabad High Court High Court

Balwant And Others vs State Of U.P. on 30 July, 2010

Allahabad High Court
Balwant And Others vs State Of U.P. on 30 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 24021 of 2010

Petitioner :- Balwant And Others
Respondent :- State Of U.P.
Petitioner Counsel :- A.P.Tewari,S.S.Tripathi
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. 697/2010, under Sections 143, 341, 353,
283, 203, 188 I.P.C. and 7 Criminal Law Amendment Act, P.S. Khorabar,
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 three weeks from today their bail application shall be decided
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 :- 30.7.2010
AKG/-