Allahabad High Court High Court

Ramakant vs State Of U.P. And Another on 6 July, 2010

Allahabad High Court
Ramakant vs State Of U.P. And Another on 6 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 21484 of 2010

Petitioner :- Ramakant
Respondent :- State Of U.P. And Another
Petitioner Counsel :- K. K. Rao
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.862/09, under Sections 3 of Prevention of
Damage Public Property Act P.S. Pipraich district Gorakhpur be ordered to be
considered expeditiously without unnecessary delay by the courts 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 two weeks from today his bail application shall be decided as
expeditiously as possible, 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 :- 6.7.2010
SKS/21484/10