Allahabad High Court High Court

Smt.Rambasa vs State Of U.P. Through Secy.Home … on 17 June, 2010

Allahabad High Court
Smt.Rambasa vs State Of U.P. Through Secy.Home … on 17 June, 2010
Court No. - 27

Case :- MISC. BENCH No. - 5797 of 2010

Petitioner :- Smt.Rambasa
Respondent :- State Of U.P. Through Secy.Home Dept.Lucknow And Others
Petitioner Counsel :- Rama Kant Dixit
Respondent Counsel :- Govt.Advocate

Hon'ble Devi Prasad Singh,J.

Hon’ble Yogendra Kumar Sangal,J.

Heard learned counsel for the parties.

No case for interference under Article 226 of the Constitution of India is made
out. However, the trial court is directed to consider the bail application of the
petitioner expeditiously, in the light of Full Bench judgment of this Court,
reported in 2005 Crl. L.J. 755 Amarawati and another (Smt.) versus State of
U.P. as well as judgment of Hon’ble Supreme Court reported in 2009 SCC
(Crl) 330 Lal Kamlendra Pratap Singh versus State of U.P. and others.

Subject to above, without entering into the merit of the controversy, the writ
petition is finally disposed of. No order as to costs.

Order Date :- 17.6.2010
Kaushal