Allahabad High Court High Court

Jay Prakash vs State Of U.P. & Another on 6 July, 2010

Allahabad High Court
Jay Prakash vs State Of U.P. & Another on 6 July, 2010
Court No. - 54
Case :- APPLICATION U/S 482 No. - 22356 of 2010
Petitioner :- Jay Prakash
Respondent :- State Of U.P. & Another
Petitioner Counsel :- R.K.Dubey,S.K.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. 268 of 2010, under Section 3(1) U.P. Gangster
Act 1986, P.S. Nawabganj, District Farrukhabad be ordered to be considered
expeditiously without unnecessary delay by the court below.
After hearing learned counsel for the applicant and learned AGA this
application is disposed off with a direction that if the applicant surrenders
within two weeks from today his bail application shall be decided 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 :- 6.7.2010
Salim