Allahabad High Court High Court

Smt. Suman vs State Of U.P. & Others on 14 June, 2010

Allahabad High Court
Smt. Suman vs State Of U.P. & Others on 14 June, 2010
Court No. - 47

Case :- APPLICATION U/S 482 No. - 20658 of 2010

Petitioner :- Smt. Suman
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Nitinjay Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Naheed Ara Moonis,J.

Heard learned counsel for the applicant and learned A.G.A and perused the
materials on record.

By means of the present application under section 482 Cr.P.C. the applicant
has prayed to dispose of the bail application filed by the applicant in Case
Crime No.222 of 2004, under Sections 406/409/420 IPC, P.S. Patiyali ,
District Etah.

Considering the facts and circumstances of the case and submissions made by
the learned counsel for the applicant it is directed that in case the applicant
appears before the court concerned within 30 days from today and applies for
bail ,his bail application shall be considered and disposed of same day in
strict compliance of the direction given by full bench of this court in the case
of Smt Amrawati and another Vs. State of U.P. (2004) (50) A.C.C. 742 which
has been approved by Hon’ble Apex Court in Lal Kamlendra Pratap Singh
Versus State of U.P. 2009 (2) (Crimes) Page 4 S.C.

With this direction, this application is disposed of.

Order Date :- 14.6.2010

Naim