Allahabad High Court High Court

Bihari Lal Sharma And Another vs State Of U.P. on 17 June, 2010

Allahabad High Court
Bihari Lal Sharma And Another vs State Of U.P. on 17 June, 2010
Court No. - 7

Case :- APPLICATION U/S 482 No. - 20963 of 2010

Petitioner :- Bihari Lal Sharma And Another
Respondent :- State Of U.P.
Petitioner Counsel :- V.K.Jaiswal
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.522 of 2009
under Sections 419, 420, 506 IPC, P.S. Phase II, Noida, District
Gautambudha Nagar, 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