Allahabad High Court High Court

Rajpal Singh vs State Of U.P. And Another on 3 February, 2010

Allahabad High Court
Rajpal Singh vs State Of U.P. And Another on 3 February, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 3235 of 2010

Petitioner :- Rajpal Singh
Respondent :- State Of U.P. And Another
Petitioner Counsel :- A.K. Singh Kashtahriya
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

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

This application has been filed by the applicants with a prayer that the bail
application of the applicant in case crime no. 855-A of 2009, under Sections
332, 506 IPC, Police Station Saurala, District Meerut may be disposed of in
view of the Smt. Amarawati and and another Vs. State of U.P. 2005 Cr.LJ
755

The full Bench of this Court has held in the aforementioned case:

1. Even if a cognizable offence is disclosed in the FIR or complaint the arrest
of the accused is not a must, rather the police officer should be guided by the
decision of the Supreme Curt in Joginder Kumar Vs. State of U.P. 1994
CR.L.J. 1981, before deciding whether to make an arrest or not.

2. The High Court should ordinarily not direct any Subordinate Court to
decide the bail application the same day, as that would be interfering with the
judicial discretion of the court hearing the bail application. However, as stated
above, when the bail application is under Section 437 CR.P.C. ordinarily the
Magistrate should himself decide the bail application the same, and if he
decides in a rare and exception case not to decide it on the same day, he must
record his reasons in writing. As regards the application under Section 439
Cr.P.C. it is in the discretion of the learned Sessions Judge, considering the
facts and circumstances whether to decide the bail application the same day or
not, and it is also in his discretion to grant interim bail the same day subject to
the final decision on the bail applciation later.

The same has been approved by the Hon’ble Apex Court in Lal Kamlendra
Pratap Singh Versus State of U.P.

With this direction, this application is finally disposed of.

Order Date :- 3.2.2010
ARS