Allahabad High Court High Court

Suresh Singh Alias Munna Singh vs State Of U.P. & Another on 2 July, 2010

Allahabad High Court
Suresh Singh Alias Munna Singh vs State Of U.P. & Another on 2 July, 2010
Court                       No.                        -                        54

Case    :-   APPLICATION          U/S    482     No.       -   22143     of   2010

Petitioner      :-     Suresh       Singh       Alias     Munna    Singh
Respondent         :-      State       Of        U.P.      &     Another
Petitioner        Counsel        :-       Prashant       Kumar     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 case crime no. 263/2009, under Section 3/7 E.C. Act, P.S.
Sachendi, district Kanpur Nagar 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 three weeks from today his 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 :- 2.7.2010
AKG/-