Allahabad High Court High Court

Babloo And Others vs State Of U.P. & Another on 17 June, 2010

Allahabad High Court
Babloo And Others vs State Of U.P. & Another on 17 June, 2010
Court No. - 7

Case :- APPLICATION U/S 482 No. - 20889 of 2010

Petitioner :- Babloo And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Sanjay 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.19 of 2010 under Sections 498-A, 323,
504 IPC and Section 3/4 of D.P. Act of P.S. Sader, District BJulandshahr, 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.

For a period of four weeks, no coercive action shall be taken against the
applicants.

Order Date :- 17.6.2010
P