Court No. - 54 Case :- APPLICATION U/S 482 No. - 24349 of 2010 Petitioner :- Shankar Dayal And Another Respondent :- State Of U.P. & Another Petitioner Counsel :- Upendra Kumar Tiwari 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. 374/2009, under Sections 498-A, 323 I.P.C.
and 3/4 D.P. Act, P.S. Shivali, district Kanpur Dehat be ordered to be
considered expeditiously without unnecessary delay by the court 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 three weeks from today their bail application shall be decided
expeditiously, 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 :- 4.8.2010
AKG/-