Court No. - 40 Case :- APPLICATION U/S 482 No. - 21660 of 2010 Petitioner :- Jitu Alias Jitendra And Another Respondent :- State Of U.P. And Another Petitioner Counsel :- Ali Hasan,Ishtiyaq Ali Respondent Counsel :- Govt Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicants and the 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. 506 of 2008, under Section 2/3 Gangsters Act,
P.S. Acchnera, district Agra 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 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 :- 28.6.2010
R.C.