Allahabad High Court High Court

Rakesh vs State Of U.P. & Anr. on 13 July, 2010

Allahabad High Court
Rakesh vs State Of U.P. & Anr. on 13 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 22889 of 2010

Petitioner :- Rakesh
Respondent :- State Of U.P. & Anr.
Petitioner Counsel :- Akhilesh Srivastava
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 case crime no. 405/2010, under Sections 147, 332, 353, 427,
506 I.P.C., P.S. Iglas, district Aligarh 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 three weeks from today his bail application shall be decided
expeditiously, 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 :- 13.7.2010
AKG/-