Allahabad High Court High Court

Shipra Jaiswal And Another vs State Of U.P. on 11 August, 2010

Allahabad High Court
Shipra Jaiswal And Another vs State Of U.P. on 11 August, 2010
Court No. - 53

Case :- APPLICATION U/S 482 No. - 25671 of 2010

Petitioner :- Shipra Jaiswal And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Satya Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Shri Kant Tripathi,J.

Heard learned counsel for the applicants and the learned AGA and
perused the record.

This petition has been filed under section 482 Cr.P.C. for expeditious
disposal of the bail application in the Case Crime No. 174 of 2010,
under sections 394, 419, 420, 467 and 468 IPC P.S. Chetganj, District
Varanasi.

It is provided that if the applicants Shipra Jaiswal and Pradeep Jaiswal
appear before the court below and apply for bail within one month from
today their bail prayer in the aforesaid case shall be considered and
disposed of by the courts below in the light of the principles laid down
in the case of Lal Kamlendra Pratap Singh versus State of U.P. &
others (2009) 4 SCC 437.

With the aforesaid observations, the petition under section 482 CrPC is
disposed of.

Order Date :- 11.8.2010
shailesh