Allahabad High Court High Court

Ekrar Ahmad vs State Of U.P. & Another on 10 August, 2010

Allahabad High Court
Ekrar Ahmad vs State Of U.P. & Another on 10 August, 2010
Court No. - 43

Case :- APPLICATION U/S 482 No. - 25241 of 2010

Petitioner :- Ekrar Ahmad
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Devendra Kumar Yadav
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant, learned AGA for the State and
perused the record.

This application has been filed with a prayer bail application of the applicant
may be disposed of expeditiously if possible on the same day in case crime
no.97 of 2010, under Sections 498-A, 323, 504, 506 IPC & ¾ D.P.Act, P.S.
Kotwali, district Aligarh.

Considering the facts and circumstances of the case and submission made by
learned counsel for the applicant, it is directed that in case the applicant
appears before the court concerned within 30 days from today and applies for
bail, the same shall be heard and disposed of in view of Smt. Amrawati and
another Vs. State of U.P. reported in 2005 Cr.L.J. 755.

The same has been approved by the Hon’ble Apex Court in Lal Kamlendra
Pratap Singh Versus State of U.P. on 23.3.2009 in Criminal Appeal No.
538 of 2009.

With the aforesaid directions, this application is finally disposed of.

Order Date :- 10.8.2010
Gaurav