Allahabad High Court High Court

Harihar Nath Upadhayay And Others vs State Of U.P. & Another on 16 July, 2010

Allahabad High Court
Harihar Nath Upadhayay And Others vs State Of U.P. & Another on 16 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23117 of 2010

Petitioner :- Harihar Nath Upadhayay And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Rupak Chaubey
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Supplementary affidavit filed today is taken on record.

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. 124 of 2010, under Sections 323, 504, 506
I.P.C. and section 3(1)(X) SC/ST Act, P.S. Adampur, 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 their bail application shall be decided 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 :- 16.7.2010
F.H.