Allahabad High Court High Court

Guddu @ Member Singh And Another vs State Of U.P. And Another on 18 June, 2010

Allahabad High Court
Guddu @ Member Singh And Another vs State Of U.P. And Another on 18 June, 2010
Court No. - 7

Case :- APPLICATION U/S 482 No. - 21107 of 2010

Petitioner :- Guddu @ Member Singh And Another
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Sushil 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. 360 of 2009, under
Sections 419, 420, 467, 468, 471, 474, 120-B IPC, Police Station
Atmadpur, District Agra, 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