Allahabad High Court High Court

Kunnu @ Ram Shankar Tiwari S/O Ram … vs State Of U.P. Thru Superintendent … on 13 January, 2010

Allahabad High Court
Kunnu @ Ram Shankar Tiwari S/O Ram … vs State Of U.P. Thru Superintendent … on 13 January, 2010
Court No. - 25

Case :- MISC. BENCH No. - 263 of 2010

Petitioner :- Kunnu @ Ram Shankar Tiwari S/O Ram Prasad Tiwari
Respondent :- State Of U.P. Thru Superintendent Of Police, Barabanki
& Ors
Petitioner Counsel :- Dharmendra Kumar
Respondent Counsel :- G.A.

Hon'ble Abdul Mateen,J.

Hon’ble Yogendra Kumar Sangal,J.

Shri Dharmendra Kumar learned counsel for the petitioner, at the very outset,
submitted that since the petitioner has been arrested, he does not want to press
this petition on merits. He further submits that a direction be issued for
considering the bail application of the petitioner, if so moved, at an early date.
Accordingly, we dispose of this petition with direction that if the petitioner,
who has already been arrested, moves a bail application the same shall be
considered and decided expeditiously by the courts below.
Order Date :- 13.1.2010
Pradeep/-