Allahabad High Court High Court

Smt.Ramwati And Others vs State Of U.P. And Another on 5 January, 2010

Allahabad High Court
Smt.Ramwati And Others vs State Of U.P. And Another on 5 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 33810 of 2009

Petitioner :- Smt.Ramwati And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Amit Kr. Chaudhary
Respondent Counsel :- Govt.Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicants and learned A.G.A. for the State
respondent.

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. 922 of 2009 under Sections 498-A, 304-B
IPC and Section 3/4 Dowry Prohibition Act, P.S. Sector 24, NOIDA District
Gautam Budh Nagar be ordered to be considered expeditiously, if possible on
the same day by the court below.

After hearing learned counsel for the applicants and learned A.G.A. and also
considering the fact that the applicants no. 1 and 2 are ladies, this application
is finally disposed of with a direction that if the applicants no. 1 and 2 appear
and surrender before the court below within two weeks from today and apply
for bail, then their bail application shall be considered and decided,
expeditiously, if possible on the same day, in accordance with law after
hearing the Public Prosecutor in the aforesaid crime number for the aforesaid
offences. It is further provided that if the applicants no. 3 and 4 appear and
surrender before the court below within two weeks from today and apply for
bail, then their bail application shall be considered and decided, expeditiously,
after hearing the Public Prosecutor in the aforesaid crime number for the
aforesaid offences.

Order Date :- 5.1.2010
Ashish