Court No. - 54 Case :- APPLICATION U/S 482 No. - 24489 of 2010 Petitioner :- Hari Ram Tiwari And Others Respondent :- State Of U.P. & Another Petitioner Counsel :- Nagendra Nath Mishra Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicants and learned A.G.A.
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. 542 of 2010, under Sections 323, 452, 294, 427,
504, 506 I.P.C., P.S. Khajni, district Gorakhpur be ordered to be considered
expeditiously without unnecessary delay by the court below.
Applicant no. 1 Hari Ram Tiwari is convicted under section 306, hence this
Crl. Misc. Application in his respect is dismissed.
After hearing learned counsel for the applicants and learned AGA this
application is disposed off with a direction that if the applicants Bisnudeo
Tiwari, Brijesh, Mukesh @ Muttur Tiwari surrender within two weeks from
today their 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 :- 6.8.2010
F.H.