Court No. - 54 Case :- APPLICATION U/S 482 No. - 22649 of 2010 Petitioner :- Feru Yadav And Others Respondent :- State Of U.P. & Anr. Petitioner Counsel :- R.B. Singh Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicants, learned A.G.A. and Sri V.K.S.
Chandel, learned counsel in opposition.
The applicants, through the present application under Section 482 Cr.P.C., has
invoked the inherent jurisdiction of this court with the prayer that his bail
application in case crime no. 304 of 2010, under Sections 147, 148, 149, 452,
386, 392, 504, 506 I.P.C. and section 3(1)(X) SC/ST Act, P.S. Cantt., district
Varanasi 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 his bail application shall be decided as
expeditiously as possible without unnecessary delay 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 :- 9.7.2010
F.H.