Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 10183 of 2010 Petitioner :- Arvind Respondent :- State Of U.P. & Others Petitioner Counsel :- Rajesh Kumar Pandey Respondent Counsel :- Govt. Advocate Hon'ble Imtiyaz Murtaza,J.
Hon’ble Naheed Ara Moonis,J.
It is submitted by learned counsel for the petitioner that co-accused Anwar
had filed Criminal Misc. Writ Petition No. 10895 of 2010 (Anwar Versus
State of U.P.& others) before another Division Bench consisting of Hon.Mr.
Justice V.K.Shukla and Hon’ble Mr.Justice Ran Vijai Singh . The Division
Bench had passed the following orders on 22.6.2010:-
“Heard learned counsel for the petitioner and the learned AGA.
In the present case first information report has been perused. Perusal of the
said first information report, prima facie discloses commission of cognizable
offence, as such this Court refuses to interfere in the matter.
However, it is provided that if the petitioner appears before the court
concerned within three weeks and applies for bail in the aforesaid case, his
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 (S.C.)
With these observations ,writ petition stands disposed of.”
Looking to the submissions advanced by learned counsel for the parties, this
writ petition is also finally disposed of in terms of the order passed in
Criminal Misc. Writ Petition No. 10895 of 2010 .
Order Date :- 5.7.2010
Naim