Allahabad High Court High Court

Chheda Lal Verma vs State Of U.P. on 21 January, 2010

Allahabad High Court
Chheda Lal Verma vs State Of U.P. on 21 January, 2010
Court No. - 55

Case :- APPLICATION U/S 482 No. - 848 of 2010

Petitioner :- Chheda Lal Verma
Respondent :- State Of U.P.
Petitioner Counsel :- V.K.Pathak
Respondent Counsel :- Govt. Advocate

Hon'ble Vineet Saran,J.

Heard learned counsel for the applicant and the learned A.G.A. for the State.
The applicant, through the present application under Section 482 Cr.P.C., has
invoked the inherent jurisdiction of this Court with a prayer that his bail
application in Case Crime No. 123 of 1998 under Sections 409/342 I.P.C.,
Police Station Neuria District Pilibhit be ordered to be considered
expeditiously, if possible on the same day by the Courts below.

After hearing learned counsel for the applicant and the learned A.G.A., this
application is finally disposed of with a direction that if the applicant appears
and surrenders before the Court below within two weeks from today and
applies for bail, then his 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 the judgement of the Hon’ble Apex Court in the case of
Lal Kamlendra Pratap Singh Vs. State of U.P. reported in 2009 (3) ADJ 322
(322) (SC),after hearing the Public Prosecutor in the aforesaid crime number
for the aforesaid offences.

Order Date :- 21.1.2010
dps