Court No. - 7 Case :- APPLICATION U/S 482 No. - 20778 of 2010 Petitioner :- Rakesh Chauhan Respondent :- State Of U.P. & Another Petitioner Counsel :- Sudist Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastav,J.
Heard counsel for the applicant and 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. 262 of 2010
under section 18/27 Drugs and Cosmetic Act, Police Station
Kotwali, district Ballia, 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