Allahabad High Court High Court

Vinay Kumar Kesharwani vs State Of U.P. on 29 July, 2010

Allahabad High Court
Vinay Kumar Kesharwani vs State Of U.P. on 29 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23922 of 2010

Petitioner :- Vinay Kumar Kesharwani
Respondent :- State Of U.P.
Petitioner Counsel :- Ramesh Kumar Ojha
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. 88 of 2010, under Sections 41/411, 414, 419,
420, 467, 468, 471 I.P.C., P.S. Shankargarh 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 :- 29.7.2010
F.H.