Allahabad High Court High Court

Shiv Shankar Jaiswal And Another vs State Of U.P. & Another on 21 July, 2010

Allahabad High Court
Shiv Shankar Jaiswal And Another vs State Of U.P. & Another on 21 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23407 of 2010

Petitioner :- Shiv Shankar Jaiswal And Another
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Ramesh Upadhyay,Janardan Mihsra
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 Complaint Case No. 158 of 2006, under Sections 420, 323,
504, 506 I.P.C., P.S. Handia, District-Allahabad 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