Allahabad High Court High Court

Himanshu And Others vs State Of U.P. & Another on 18 June, 2010

Allahabad High Court
Himanshu And Others vs State Of U.P. & Another on 18 June, 2010
Court No. - 7

Case :- APPLICATION U/S 482 No. - 20785 of 2010

Petitioner :- Himanshu And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Anil Kumar Shukla
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. 372 of 2010,
under Sections 147, 148, 149, 336, 452, 308, 504, 506 IPC, Police
Station Tajganj, 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