Allahabad High Court High Court

Manish Varshney And Another vs State Of U.P. on 17 June, 2010

Allahabad High Court
Manish Varshney And Another vs State Of U.P. on 17 June, 2010
Court No. - 7

Case :- APPLICATION U/S 482 No. - 20938 of 2010

Petitioner :- Manish Varshney And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Kesh Mani Dubey,Rajesh Chand Gupta
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.217 of 2002 now
registered as case no.1347 of 2006 under Sections 420, 465, 466,
467, 468, 471 IPC, P.S. Civil Lines, District Aligarh, 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