Allahabad High Court High Court

Nagendra Pratap Singh vs State Of U.P. on 18 June, 2010

Allahabad High Court
Nagendra Pratap Singh vs State Of U.P. on 18 June, 2010
Court No. - 7

Case :- APPLICATION U/S 482 No. - 21109 of 2010

Petitioner :- Nagendra Pratap Singh
Respondent :- State Of U.P.
Petitioner Counsel :- A.M.Tripathi
Respondent Counsel :- Govt Advocate

Hon'ble Mrs. Poonam Srivastava,J.

Heard counsel for the applicant and Sri Anubhav Shukla,
Advocate as well as learned A.G.A. for the State.

This application has been filed for expeditious disposal of the bail
application of the applicant.

This application is disposed of with the direction that in the event,
the applicant appears before the court concerned and applies for
bail within two weeks from today in case crime no. 28 of 2010,
under Section 135 of Indian Electricity Act, Police Station
Lalapur, District Allahabad, 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
applicant.

Order Date :- 18.6.2010
Iss