Allahabad High Court High Court

Ram Lal vs State Of U.P. on 18 June, 2010

Allahabad High Court
Ram Lal vs State Of U.P. on 18 June, 2010
Court No. - 7

Case :- APPLICATION U/S 482 No. - 20791 of 2010

Petitioner :- Ram Lal
Respondent :- State Of U.P.
Petitioner Counsel :- Vishal Jaiswal
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. 189 of 2010,
under Sections 467, 468, 471, 419, 420 IPC and 6/10 Examination
Act, Police Station Saini, District Kaushambi, 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