Allahabad High Court High Court

Sant Lal And Others vs State Of U.P. on 2 July, 2010

Allahabad High Court
Sant Lal And Others vs State Of U.P. on 2 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 22145 of 2010

Petitioner :- Sant Lal And Others
Respondent :- State Of U.P.
Petitioner Counsel :- S.R.Verma
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. 280/2010, under Sections 323, 504, 308
IPC, P.S. Nawabganj, district Allahabad be ordered to be considered
expeditiously without unnecessary delay by the courts below.
After hearing learned counsel for the applicants and learned AGA 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 unnecessary delay, 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 :- 2.7.2010
SKS/22145/10