Allahabad High Court High Court

Smt. Noor Jahan & Others vs State Of U.P. & Others on 22 June, 2010

Allahabad High Court
Smt. Noor Jahan & Others vs State Of U.P. & Others on 22 June, 2010
Court No. - 33

Case :- CRIMINAL MISC. WRIT PETITION No. - 10882 of 2010

Petitioner :- Smt. Noor Jahan & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Amit Daga
Respondent Counsel :- Govt. Advocate

Hon'ble V.K. Shukla,J.

Hon’ble Ran Vijai Singh,J.

Heard learned counsel for the petitioners and the learned A.G.A.

In the present case first information report along with statement under section
164 Cr. P.C. of minor girl has been perused. Perusal of the said first
information report, prima facie discloses complicity of petitioners and
commission of cognizable offence, as such this court refuses to interfere in the
matter.

However, it is provided that if the petitioners appear before the court
concerned within three weeks and apply for bail in the aforesaid case, their
prayer for bail shall be heard and disposed of expeditiously in accordance
with the observations made by the Hon’ble Apex Court in the case of Lal
Kamlendra Pratap Singh Vs. State of U.P. 2009(2) Crime 4 (SC).

With these observations, writ petition stands disposed of.

Order Date :- 22.6.2010
T.S.