Court No. - 40 Case :- APPLICATION U/S 482 No. - 21841 of 2010 Petitioner :- Manoj Kumar Respondent :- State Of U.P. Petitioner Counsel :- Sanjay Kumar 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 Criminal Case No. 2838 of 2007 arising out of Case Crime No.
245 of 2005, under Sections 147, 323, 504, 506 I.P.C., P.S. Civil Lines,
District Etawah 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 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 :- 30.6.2010
Manoj