Allahabad High Court High Court

Manju Sharma And Another vs State Of U.P. on 13 July, 2010

Allahabad High Court
Manju Sharma And Another vs State Of U.P. on 13 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 21432 of 2010

Petitioner :- Manju Sharma And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Mrityunjay Dwivedi
Respondent Counsel :- Govt Advocate

Hon'ble Vinod Prasad,J.

It seems that a wrong order has been transcribed. The order dated 3.7.2010,
therefore, is scored out and the correct order, which was passed is transcribed
herein below;

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. 316/2010, under Sections 353, 506 I.P.C.,
P.S. Atrauli, district Aligarh 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 three weeks from today their bail application shall be decided
expeditiously, 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
AKG/-