Allahabad High Court High Court

Sri Om Srivastava vs State Of U.P. & Another on 17 June, 2010

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

Case :- APPLICATION U/S 482 No. - 20925 of 2010

Petitioner :- Sri Om Srivastava
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Dileep Kumar Srivastava
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.231 of 2010 under Sections 419, 420 IPC
of P.S. Kotwali Dehat, District Mirzapur, 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