Court No. - 54 Case :- APPLICATION U/S 482 No. - 22546 of 2010 Petitioner :- Vijay Kumar Alias Babbu Vishwakarma Respondent :- State Of U.P. & Another Petitioner Counsel :- D.S.Khan 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. 9 of 2010, under Sections 498-A, 323, 504, 506
I.P.C. 3/4 D.P. Act, P.S. Mahila Mahanagar, District Varanasi 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 as
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 :- 6.7.2010
Manoj