Allahabad High Court High Court

Ishtkar vs State Of U.P. & Another on 13 July, 2010

Allahabad High Court
Ishtkar vs State Of U.P. & Another on 13 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 22933 of 2010

Petitioner :- Ishtkar
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Abhishek Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicant and the learned A.G.A.
The applicant, 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. 380 of 2009, under Sections 420, 467, 468, 471
I.P.C., Police Station-Deoband, District-Saharanpur be ordered to be
considered expeditiously without unnecessary delay by the courts below.
After hearing learned counsel for the applicant and learned A.G.A. this
application is disposed off with a direction that if the applicant surrenders
within two weeks from today his bail application shall be decided by the
courts below 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