Court No. - 54 Case :- APPLICATION U/S 482 No. - 16065 of 2010 Petitioner :- Kamla Devi Respondent :- State Of U.P. & Another Petitioner Counsel :- Dhirendra Pratap Singh Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicant and learned A.G.A. for the State.
This application has been filed with prayer that a suitable direction may be
issued to concerned Court below to consider and dispose off the bail
application of the applicant on the same day, in Case Crime No. 1545 of 2009,
under Sections 498A, 306 I.P.C., Police Station Rajghat, District Gortakhpur.
Considering the submissions made by learned counsel for the applicant, that
in the present case all the other co-accused persons have been released on
bail, it is directed that in case the applicant appears before the concerned
Court below within 30 days from today and applies for bail, then her bail
application shall be considered and disposed off by the court below
expeditiously,if possible on the same day by the court below.
With the aforesaid direction, this application is finally disposed off.
Order Date :- 10.5.2010
S.Ali