Allahabad High Court High Court

Gama Yadav And Others vs State Of U.P. & Another on 11 August, 2010

Allahabad High Court
Gama Yadav And Others vs State Of U.P. & Another on 11 August, 2010
Court No. - 53

Case :- APPLICATION U/S 482 No. - 25660 of 2010

Petitioner :- Gama Yadav And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- S.N.Tripathi
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 of the applicants in the Case Crime No.
545 of 2010, under sections 323, 504, 427 and 452 IPC, P.S.
Badhalganj, District Gorakhpur.

It is provided that if the applicants Gama Yadav, Jawahar Lal Yadav,
Rajesh Yadav and Girijesh Yadav appear before the courts 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
on the same day 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