Allahabad High Court High Court

Kallu Singh vs State Of U.P. & Another on 22 July, 2010

Allahabad High Court
Kallu Singh vs State Of U.P. & Another on 22 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23605 of 2010

Petitioner :- Kallu Singh
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Hari Bans Singh
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.18 of 2009, under Sections 379 and 328 I.P.C.
Police Station Moosa, District Kanpur Nagar 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 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 :- 22.7.2010
pks