Allahabad High Court High Court

Munney Khan vs State Of U.P. & Another on 11 August, 2010

Allahabad High Court
Munney Khan vs State Of U.P. & Another on 11 August, 2010
Court No. - 53

Case :- APPLICATION U/S 482 No. - 25615 of 2010

Petitioner :- Munney Khan
Respondent :- State Of U.P. & Another
Petitioner Counsel :- N.L.Srivastava
Respondent Counsel :- Govt. Adovcate

Hon'ble Shri Kant Tripathi,J.

Heard learned counsel for the applicant and the learned AGA and
perused the record.

This petition has been filed under section 482 Cr.P.C. for expeditious
disposal of the bail application of the applicant in the Case Crime No.
3136 of 2010, under sections 379 and 387 IPC, P.S. Kotwali Karwi,
district Chitrakoot.

The learned counsel for the applicant submitted that the respondent no.
2, Ram Pratap Kushwaha is a Junior Engineer and the applicant is the
contractor in the concerned department and instant case has been
concocted to harass the applicant.

It is provided that if the applicant Munney Khan appears before the
courts below and applies for bail within one month from today his bail
prayer in the aforesaid case shall be considered and disposed of by the
courts below on the same day in the light of the principles laid down in
the case of Lal Kamlendra Pratap Singh versus State of U.P. &
others (2009) 4 SCC 437.

With the aforesaid observations, the petition under section 482 CrPC is
disposed of.

Order Date :- 11.8.2010
shailesh