Allahabad High Court High Court

Smt. Bhulli vs State Of U.P. & Another on 2 July, 2010

Allahabad High Court
Smt. Bhulli vs State Of U.P. & Another on 2 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 22009 of 2010

Petitioner :- Smt. Bhulli
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Manvendra Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicant and the learned A.G.A.

The applicant, through the present application under Section 482 Cr.P.C., has
invoked the inherent jurisdiction of this court with the prayer that his bail
application in crime no.87 of 2010, under Sections 323, 325, 308, 504 I.P.C.,
P.S. Mahewa Ghat, district Kaushambi ordered to be considered expeditiously
without unnecessary delay by the courts below.

After hearing learned counsel for the applicant and learned AGA this
application is disposed off with a direction that if the applicant surrenders
within two weeks from today his 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
RK