Court No. - 33 Case :- CRIMINAL MISC. WRIT PETITION No. - 10881 of 2010 Petitioner :- Rizwana & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Abhishek Pandey Respondent Counsel :- Govt. Advocate Hon'ble V.K. Shukla,J.
Hon’ble Ran Vijai Singh,J.
Heard learned counsel for the petitioners and the learned A.G.A.
In the present case first information report has been perused. Perusal of the
said first information report, prima facie discloses commission of cognizable
offence and same is also supported by medical evidence, as such this court
refuses to interfere in the matter.
However, it is provided that if the petitioners appear before the court
concerned within three weeks and apply for bail in the aforesaid case, their
prayer for bail shall be heard and disposed of expeditiously in accordance
with the observations made by the Hon’ble Apex Court in the case of Lal
Kamlendra Pratap Singh Vs. State of U.P. 2009(2) Crime 4 (SC).
With these observations, writ petition stands disposed of.
Order Date :- 22.6.2010
T.S.