Court No. - 54 Case :- APPLICATION U/S 482 No. - 22361 of 2010 Petitioner :- Raj Kishore Shahi Alias Khaderu And Others Respondent :- State Of U.P. & Another Petitioner Counsel :- A.P.Tewari,S.S.Tripathi 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 case crime no. 477 of 2010, under Sections 147, 148, 149,
323, 352, 504, 506 IPC and 7 Criminal Law Amendment Act, P.S.
Badhalganj, District Gorakhpur 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 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 :- 6.7.2010
Salim