Allahabad High Court High Court

Sahab Singh And Others vs State Of U.P. And Another on 1 July, 2010

Allahabad High Court
Sahab Singh And Others vs State Of U.P. And Another on 1 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 21931 of 2010

Petitioner :- Sahab Singh And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Digvijay Singh
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. 343 of 1999, under Sections 147, 342 I.P.C.,
P.S. Sadabad, District-Hathras be ordered to be considered expeditiously
without unreasonable delay by the courts below.

After hearing learned counsel for the applicants and learned A.G.A. 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 unreasonable 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 :- 1.7.2010
Sharad