Allahabad High Court High Court

Smt. Lalmani Devi And Another vs State Of U.P. And Another on 18 June, 2010

Allahabad High Court
Smt. Lalmani Devi And Another vs State Of U.P. And Another on 18 June, 2010
Court No. - 7

Case :- APPLICATION U/S 482 No. - 21098 of 2010

Petitioner :- Smt. Lalmani Devi And Another
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Pradeep Singh,S. B. Singh
Respondent Counsel :- Govt Advocate

Hon'ble Mrs. Poonam Srivastav,J.

Heard counsel for the applicants and learned A.G.A. 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 two weeks from today in case crime no. 140 of 2008, under
Sections 498-A, 323, 504, 506 IPC and 3/4 D.P. Act, Police
Station Phoulpur, District Varanasi, the same shall be considered
and disposed of expeditiously, preferably if possible on the same
day in conformation with the principles laid down by the Apex
Court in the case Lal Kamlendra Pratap Singh Vs. State of Uttar
Pradesh and others ( 2009) 4 SCC, 437. For a period of three
weeks from today no coercive measure shall be taken against the
applicants.

Order Date :- 18.6.2010
Iss