Allahabad High Court High Court

Sumit And Another vs State Of U.P. And Another on 18 June, 2010

Allahabad High Court
Sumit And Another vs State Of U.P. And Another on 18 June, 2010
Court No. - 7

Case :- APPLICATION U/S 482 No. - 21101 of 2010

Petitioner :- Sumit And Another
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Mohit Singh
Respondent Counsel :- Govt Advocate

Hon'ble Mrs. Poonam Srivastav,J.

Heard counsel for the applicants and learned A.G.A. for the State.

This application has been filed for expeditious disposal of the bail
application of the applicants.

This application is disposed of with the direction that in the event,
the applicants appear before the court concerned and apply for bail
within two weeks from today in case crime no. 632/5 of 2010
State Vs. Devendra and others, arising out of case crime no. 153 of
2010, under Sections 147, 148, 149, 323, 325, 504, 506 IPC and
3(1) X SC/ST Act, Police Station Baniyather, District Moradabad,
the same shall be considered and disposed of expeditiously,
preferably if possible on the same day in conformation with the
principles laid down by the Apex Court in the case Lal Kamlendra
Pratap Singh Vs. State of Uttar Pradesh and others ( 2009) 4
SCC, 437. For a period of three weeks from today no coercive
measure shall be taken against the applicants.

Order Date :- 18.6.2010
Iss