Allahabad High Court High Court

Smt. Renu And Another vs State Of U.P. & Anr. on 13 July, 2010

Allahabad High Court
Smt. Renu And Another vs State Of U.P. & Anr. on 13 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 22735 of 2010

Petitioner :- Smt. Renu And Another
Respondent :- State Of U.P. & Anr.
Petitioner Counsel :- L.M. Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants and the learned AGA.

The two applicants are required for an offence of dowry death and they are
married Nanads, therefore, their bail prayer is directed to be considered
without unreasonable delay in case crime no. 312/2010, under Sections 498-
A, 304-B I.P.C. and 3/4 D.P. Act, P.S. Naubasta, District Kanpur Nagar.

With the aforesaid direction, this application is disposed off.

Order Date :- 13.7.2010
AKG/-