Allahabad High Court High Court

Pramod Kumar Mishra vs State Of U.P.Through Its Prin. … on 18 June, 2010

Allahabad High Court
Pramod Kumar Mishra vs State Of U.P.Through Its Prin. … on 18 June, 2010
Court No. - 27

Case :- MISC. BENCH No. - 5911 of 2010

Petitioner :- Pramod Kumar Mishra
Respondent :- State Of U.P.Through Its Prin. Secy. Home Lko.And Ors.
Petitioner Counsel :- Ambika Prasad Mishra
Respondent Counsel :- G.A.,Pawan Kr. Tewari

Hon'ble Devi Prasad Singh,J.

Hon’ble Yogendra Kumar Sangal,J.

No case for interference under Article 226 of the Constitution of India is made
out. However, the trial court is directed to consider the bail application of the
petitioner expeditiously, in the light of Full Bench judgment of this Court,
reported in 2005 Crl. L.J. 755 Amrawati and another (Smt.) Vs. State of
U.P. as well as judgment of Hon’ble Supreme Court reported in 2009 SCC
(Crl) 330, Lal Kamlendra Pratap Singh Vs. State of U.P. and others.

Subject to above, without entering into the merit of the controversy, the writ
petition is finally disposed of.

No order as to costs.

Order Date :- 18.6.2010

Rizvi