Allahabad High Court High Court

Ramdev Ram vs State Of U.P. & Another on 5 August, 2010

Allahabad High Court
Ramdev Ram vs State Of U.P. & Another on 5 August, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 20664 of 2010

Petitioner :- Ramdev Ram
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Shyam Krishna,H.S.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. 38/10, Under Sections 409 IPC, P.S. Kotwali,
district Ballia 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, 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 :- 5.8.2010
SKS