Allahabad High Court High Court

Omkar Nath Dubey & Others vs State Of U.P. & Another on 2 July, 2010

Allahabad High Court
Omkar Nath Dubey & Others vs State Of U.P. & Another on 2 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 22117 of 2010

Petitioner :- Omkar Nath Dubey & Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Karunesh Dubey
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.,
have invoked the inherent jurisdiction of this court with the prayer that their
bail application in Crime No.AC 534 of 2009 now Complaint Case No.40 of
2010, under Sections 147, 149, 323, 504, 506, 452, 427 IPC, P.S. Chauri,
District Santi Ravidas Nagar (Bhadohi) 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 and 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 :- 2.7.2010
RK