Court No. - 54 Case :- APPLICATION U/S 482 No. - 23655 of 2010 Petitioner :- Puttu Lal And Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Vinay Saran 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.939 of 2010, under Section 306 IPC,
Police Station Kotwali, District Mainpuri 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 :- 22.7.2010
pks