Allahabad High Court High Court

Arjun Singh And Others vs State Of U.P. on 17 June, 2010

Allahabad High Court
Arjun Singh And Others vs State Of U.P. on 17 June, 2010
Court No. - 7

Case :- APPLICATION U/S 482 No. - 20884 of 2010

Petitioner :- Arjun Singh And Others
Respondent :- State Of U.P.
Petitioner Counsel :- S.D.S.Jadaun
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav,J.

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

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

This application is disposed of with the direction that in the event, the
applicants appear before the court concerned and apply for bail within four
weeks from today in Case Crime No.352 of 2010 under Sections 498-A, 323,
504, 506 IPC and Section 3/4 of Dowry Prohibition Act of P.S. Ghatampur,
District Kanpur Nagar, 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
applicants.

Order Date :- 17.6.2010
P