Allahabad High Court High Court

Murlidhar Pandey And Others vs State Of U.P. & Another on 14 June, 2010

Allahabad High Court
Murlidhar Pandey And Others vs State Of U.P. & Another on 14 June, 2010
Court No. - 5

Case :- APPLICATION U/S 482 No. - 15294 of 2010

Petitioner :- Murlidhar Pandey And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Anand Prakash Mihsra
Respondent Counsel :- Govt.Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicants and learned A.G.A. for the State.
The applicants, through the present application under Section 482 Cr.P.C.,
have invoked the inherent jurisdiction of this Court with a prayer that their
bail application in Case Crime No.36 of 2010, under Sections 147, 148, 149,
336, 308 I.P.C., Police Station Akauna, District Deoria, be ordered to be
considered expeditiously, if possible on the same day by the Court below.
After hearing learned counsel for the applicants and learned A.G.A. this
application is finally disposed of with a direction that if the applicants appear
and surrender before the Court below within two weeks from today and apply
for bail, then their bail application shall be considered and decided in view of
the 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
offences.

Order Date :- 14.6.2010
Hasnain