Allahabad High Court High Court

Kiran Pal & Others vs State Of U.P. & Another on 2 July, 2010

Allahabad High Court
Kiran Pal & Others vs State Of U.P. & Another on 2 July, 2010
Court No. - 53

Case :- APPLICATION U/S 482 No. - 15034 of 2006

Petitioner :- Kiran Pal & Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Prabhat Kumar Srivastava
Respondent Counsel :- C.S.C.

Hon'ble Ashwani Kumar Singh,J.

Heard learned counsel for the applicants and learned counsel for the
respondents.

The contention of the learned counsel for the applicants is that the allegations
levelled against the applicants are false and frivolous.

Per contra, learned counsel for the State submits that there is ample evidence
on record to show involvement of the applicants in the present case.

I have considered the submissions made by learned counsel for the parties and
gone through the entire record of the case.

In the facts and circumstances of the case, the writ petition is dismissed.
However, it is provided that if the applicants appear before the Court
concerned within 30 days from today, the Court concerned may dispose of
their bail application in accordance with law.

Order Date :- 2.7.2010
piyush