Allahabad High Court High Court

Salahuddin And Others vs State Of U.P. on 21 July, 2010

Allahabad High Court
Salahuddin And Others vs State Of U.P. on 21 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23432 of 2010

Petitioner :- Salahuddin And Others
Respondent :- State Of U.P.
Petitioner Counsel :- N.I.Jafari
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. 113 of 2010, under Sections 323, 504, 308
I.P.C., P.S. Painsa, District-Kaushambi be ordered to be considered
expeditiously without unnecessary delay by the court 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 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 :- 21.7.2010
Sharad