Allahabad High Court High Court

Smt. Rahana Begum vs State Of U.P. & Another on 6 July, 2010

Allahabad High Court
Smt. Rahana Begum vs State Of U.P. & Another on 6 July, 2010
Court No. - 54
Case :- APPLICATION U/S 482 No. - 22362 of 2010
Petitioner :- Smt. Rahana Begum
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Vinay Saran
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 case crime No. 288 of 2010, under Sections 457, 380 I.P.C.,
P.S. Dhoomanganj, District Allahabad be ordered to be considered
expeditiously without unnecessary delay by the court 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 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 :- 6.7.2010
Salim