Court No. - 40 Case :- APPLICATION U/S 482 No. - 20846 of 2010 Petitioner :- Mahipal Singh Respondent :- State Of U.P. & Others Petitioner Counsel :- Lakshman Singh Respondent Counsel :- Govt. Advocate Hon'ble Virendra Singh,J.
Heard learned counsel for the applicant, learned A.G.A and perused the
record.
This present application under Section 482 Cr.P.C has been filed to quash the
order dated 10.6.2009 passed by Chief Judicial Magistrate, Orai at Jalaun in
case no.1294 of 2009 (State Vs. Mahipal alias Bilkhu) u/s 420, 467, 468, 471
IPC, P.S. Dakor, district Jalaun.
After hearing learned counsel for the applicant’s side and learned A.G.A from
respondent’s side and perusal of the entire record, facts and circumstances on
record for the prosecution case of the respondent’s side and the grounds
mentioned in the application nowhere revealed any good ground for
interference by this Court to prevent the abuse of the process as per provisions
of Section 482 Cr.P.C. alleged through the impugned order. Therefore, I do
not find it a fit case for quashing the impugned order. Hence, this application
is hereby disposed of finally with a direction that if the applicant appears and
surrenders before the court below within one month from today and apply for
bail, their bail application shall be considered and disposed of expeditiously,
if possible, on the same day, in view of the principles laid down by the
Hon’ble Apex Court in the case of Lal Kamlendra Pratap Singh vs. State of
U.P. and Others (2009) 4 SCC Page 437.
For a period of one month from today or till the disposal of the application for
grant of bail, whichever is earlier, no coercive action shall be taken against the
applicant. However, in case, the applicant does not appear before the court
below within the aforesaid period, coercive action may be taken against the
applicant.
Order Date :- 23.6.2010
Gaurav