Court No. - 7 Case :- APPLICATION U/S 482 No. - 20933 of 2010 Petitioner :- Anis And Others Respondent :- State Of U.P. & Another Petitioner Counsel :- Praneet Kr. Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastav,J.
Heard learned counsel for the applicants and learned AGA 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 four weeks from today in Case Crime No.51 of 2010 under
Sections 323, 504, 506, 452, 308 IPC, P.S. Binauli, District
Baghpat, the same shall be considered and disposed of
expeditiously, preferably if possible on the same day in
confirmation with the principles laid down by the Apex Court in
the case of Lal Kamlendra Pratap Singh Vs. State of U.P.
(2009) 4 SCC, 437. For a period of four weeks, no coercive action
shall be taken against the applicants.
Order Date :- 17.6.2010
P