Allahabad High Court High Court

Virendra Singh And Others vs State Of U.P. And Another on 3 July, 2010

Allahabad High Court
Virendra Singh And Others vs State Of U.P. And Another on 3 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 21490 of 2010

Petitioner :- Virendra Singh And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Kuldeep Singh Yadav
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants and the learned A.G.A.
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. 220 of 2010, under Sections 307, 504, 506,
34 I.P.C., P.S. Bewar, district Mainpuri be ordered to be considered
expeditiously without unnecessary delay by the court below.
After hearing learned counsel for the applicants and learned AGA this
application is disposed off with a direction that if the applicants surrender
within two weeks from today their 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 :- 3.7.2010
F.H.