Allahabad High Court High Court

Vijay vs State Of U.P. & Another on 17 June, 2010

Allahabad High Court
Vijay vs State Of U.P. & Another on 17 June, 2010
Court No. - 7

Case :- APPLICATION U/S 482 No. - 20909 of 2010

Petitioner :- Vijay
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Birendra Singh Khokher
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav,J.

Heard learned counsel for the applicant and learned AGA for the State.

This application has been filed for expeditious disposal of the bail application
of the applicant.

This application is disposed of with the direction that in the event, the
applicant appears before the court concerned and applies for bail within four
weeks from today in Case Crime No.120 of 2007 under Sections 147, 148,
149, 323, 336, 332, 353, 307 IPC and Section 42/45 of Jail Act of P.S.
Medical, District Merrut, the same shall be considered and disposed of
expeditiously, preferably if possible on the same day in confirmation with the
principles laid down by the Apex Court in the case of Lal Kamlendra Pratap
Singh Vs. State of U.P. (2009) 4 SCC, 437.

For a period of four weeks, no coercive action shall be taken against the
applicant.

Order Date :- 17.6.2010
P