Allahabad High Court High Court

Dipendra Alias Deepu And Others vs State Of U.P. & Another on 13 July, 2010

Allahabad High Court
Dipendra Alias Deepu And Others vs State Of U.P. & Another on 13 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23037 of 2010

Petitioner :- Dipendra Alias Deepu And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Suneel Kumar Mihsra
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. 418-A of 2010 , under Sections 452, 326,
504, 506 I.P.C., Police Station-Padri, District-Mirzapur be ordered to be
considered expeditiously without unnecessary delay by the courts below.
After hearing learned counsel for the applicants and learned A.G.A. this
application is disposed off with a direction that if the applicants surrender
within two weeks from today their bail application shall be decided 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
Sharad