Allahabad High Court High Court

Ram vs State Of U.P. & Another on 17 June, 2010

Allahabad High Court
Ram vs State Of U.P. & Another on 17 June, 2010
Court No. - 7

Case :- APPLICATION U/S 482 No. - 20924 of 2010

Petitioner :- Ram
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Ramanuj Tripathi
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav,J.

Heard learned counsel for the applicant and learned AGA 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 four
weeks from today in Case Crime No.335 of 2006 under Section 381 IPC of
P.S. Delhi Gate, District Aligarh the same shall be considered and disposed of
expeditiously, preferably if possible on the same day in confirmation with the
principles laid down by the Apex Court in the case of Lal Kamlendra Pratap
Singh Vs. State of U.P. (2009) 4 SCC, 437.

For a period of four weeks, no coercive action shall be taken against the
applicant.

Order Date :- 17.6.2010
P