Allahabad High Court High Court

Dr. Ravi Nagar vs State Of U.P. And Another on 28 July, 2010

Allahabad High Court
Dr. Ravi Nagar vs State Of U.P. And Another on 28 July, 2010
Court No. - 45

Case :- APPLICATION U/S 482 No. - 21394 of 2010

Petitioner :- Dr. Ravi Nagar
Respondent :- State Of U.P. And Another
Petitioner Counsel :- P. N. Gangwar
Respondent Counsel :- Govt Advocate

Hon'ble Rajesh Dayal Khare,J.

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

The applicant, through the present application under Section 482 Cr.P.C. has
invoked the inherent jurisdiction of this Court with the prayer that his bail
application in case crime no.701/08, under Sections 147, 341 IPC, and 7
Criminal Law Amendment Act, PS Bhamaura, District Bareilly, be ordered to
be considered expeditiously, if possible on the same day by the Court below.
After hearing the learned counsel for the applicant and the learned AGA, 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 Amarawati and another Vs. State of U.P., reported in 2004(57)
ALR-290 and by a recent decision of the Apex Court, passed in Criminal
Appeal no.538 of 2009, Lal Kamlendra Pratap Singh Vs. State of U.P., after
hearing the Public Prosecutor, in the aforesaid case crime number for the
aforesaid offences.

Order Date :- 28.7.2010
Hasnain