Allahabad High Court High Court

Munni Lal vs State Of U.P. & Another on 1 July, 2010

Allahabad High Court
Munni Lal vs State Of U.P. & Another on 1 July, 2010
Court No. - 49
Civil Misc. Modification Application No. 176559 of 2010 In
Case :- APPLICATION U/S 482 No. - 20535 of 2010

Petitioner :- Munni Lal
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Sandeep Saxena
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the applicant and learned AGA for the State.

In view of the averments made in the accompanying affidavit this application
is allowed.

The applicant Munni Lal is granted ten days further time to appear before the
Court concerned and apply for bail. In case the applicant surrenders before the
Court concerned within the time granted by this Court vide order dated
10.6.2010 and as extended today, the bail application of the applicant shall be
dealt with by the court concerned on the same day in accordance with settled
law laid down by the Seven Judges’ decision of this Court in the case of
Amrawati and another Vs. State of U.P., reported in 2004(57) ALR-290, as
well as judgement passed by Hon’ble Apex Court reported in 2009(3) ADJ
322(322) (SC) Lal Kamlendra pratap Singh Vs. State of U.P., after hearing
the Public Prosecutor in the aforesaid crime number for the aforesaid offence.

Considering the old age and ailments of the applicant, it is directed that for the
period of ten days from today no coercive measures shall be taken against the
applicant provided the applicant surrenders and applies for bail before the
Court concerned in the next week.

Order Date :- 1.7.2010
vks