Allahabad High Court High Court

Nizamuddin And Others vs State Of U.P. And Others on 18 June, 2010

Allahabad High Court
Nizamuddin And Others vs State Of U.P. And Others on 18 June, 2010
Court No. - 7

Case :- APPLICATION U/S 482 No. - 20997 of 2010

Petitioner :- Nizamuddin And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Vinod Tripathi
Respondent Counsel :- Govt Advocate

Hon'ble Mrs. Poonam Srivastav,J.

Heard counsel for applicants and learned A.G.A. for the State.

The instant application has been filed for a direction to the court
below to decide bail application of applicants in case crime no.214
of 2004 under Sections 498-A, 323, 506 I.P.C. and 3/4 Dowry
Prohibition Act, Police Station Nangal, District Bijnore, on the
same day.

The instant application is finally disposed of with a direction that
in the event applicants appear before the court concerned and
apply for bail within two weeks from today in case crime no.214
of 2004 under Sections 498-A, 323, 506 I.P.C. and 3/4 Dowry
Prohibition Act, Police Station Nangal, District Bijnore, the same
shall be considered and disposed of expeditiously, preferably if
possible on the same day in conformation with principles laid
down by the Apex Court in the case of Lal Kamlendra Pratap
Singh Vs. State of Uttar Pradesh and others (2009) 4 Supreme
Court Cases, 437.

For a period of three weeks from today, non bailable warrant
issued against applicants shall be kept in abeyance and no coercive
measure shall be taken against them.

Order Date :- 18.6.2010
rkg