Allahabad High Court High Court

Nasir And Another vs State Of U.P. And Another on 12 January, 2010

Allahabad High Court
Nasir And Another vs State Of U.P. And Another on 12 January, 2010
Court No. - 28

Case :- APPLICATION U/S 482 No. - 11 of 2010

Petitioner :- Nasir And Another
Respondent :- State Of U.P. And Another
Petitioner Counsel :- K.D. Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble Shri Kant Tripathi,J.

1. Heard the learned counsel for the applicants Nasir and Amod Kumar @
Bobby and the learned AGA and perused the record.

2. Keeping in view the facts and circumstances of the case, I do not find any
substance in this petition. It is however, provided that bail application of the
applicants in case crime no. 17 of 2009 under sections 363,366 and 376 IPC,
police station Sirauli, district Bareilly, shall be heard and disposed of
expeditiously by the courts below in the light of the principles laid down by
the Apex Court in Lal Kamlendra Pratap Singh versus State of U.P. (2009)
4 SCC 437.

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

Order Date :- 12.1.2010
RKSh