Allahabad High Court High Court

Dr. Daud vs State Of U.P. on 17 June, 2010

Allahabad High Court
Dr. Daud vs State Of U.P. on 17 June, 2010
Court No. - 7

Case :- APPLICATION U/S 482 No. - 20892 of 2010

Petitioner :- Dr. Daud
Respondent :- State Of U.P.
Petitioner Counsel :- S.K.Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav,J.

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

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

This application is disposed of with the direction that in the event, the
applicant appears before the court concerned and applies for bail within four
weeks from today in Case Crime No.414 of 2010 under Sections 498-A, 323,
506 IPC and Section 3/4 of Dowry Prohibition Act of P.S. Kotwali, District
Bulandshahr, 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
applicant.

Order Date :- 17.6.2010
P