Court No. - 7 Case :- APPLICATION U/S 482 No. - 21062 of 2010 Petitioner :- Pappu Alias Karan Respondent :- State Of U.P. And Another Petitioner Counsel :- S. S. Pandey Respondent Counsel :- Govt Advocate Hon'ble Mrs. Poonam Srivastav,J.
Heard counsel for the applicant and learned A.G.A. 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 two weeks from today in case crime no. 174 of 2010,
under Sections 272, 273 and Section 60 Excise Act, Police Station
Jhinjhana, District Muzaffarnagar, 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
applicant.
Order Date :- 18.6.2010
Iss