Allahabad High Court High Court

Umesh Gupta vs State Of U.P. & Others on 2 July, 2010

Allahabad High Court
Umesh Gupta vs State Of U.P. & Others on 2 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 22219 of 2010

Petitioner :- Umesh Gupta
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Naresh Kumar
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. 1138 of 2010, under Sections 401 I.P.C., P.S.
Kotwali-Orai, district Jalaun 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