Allahabad High Court High Court

Daya Shanker And Others vs State Of U.P. & Anr. on 13 July, 2010

Allahabad High Court
Daya Shanker And Others vs State Of U.P. & Anr. on 13 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 22797 of 2010

Petitioner :- Daya Shanker And Others
Respondent :- State Of U.P. & Anr.
Petitioner Counsel :- Ashok Kumar Dubey
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 No. 1310 of 2007, under Sections 147, 323, 504, 506
I.P.C. and Section 3(i) 10 S.C./S.T. Act, P.S. Handia, District Allahabad 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 :- 13.7.2010
Manoj