Allahabad High Court High Court

Nizamuddin And Others vs State Of U.P. & Another on 29 July, 2010

Allahabad High Court
Nizamuddin And Others vs State Of U.P. & Another on 29 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23939 of 2010

Petitioner :- Nizamuddin And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- T.I.Khan,S.A.Ansari
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. 637 of 2010, under Sections 120B, 109 I.P.C.,
P.S. Mubarakpur, district Azamgarh 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 :- 29.7.2010
F.H.