Allahabad High Court High Court

Jagdish Narain @ Lalla And Others vs State Of U.P. And Another on 8 January, 2010

Allahabad High Court
Jagdish Narain @ Lalla And Others vs State Of U.P. And Another on 8 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 357 of 2010

Petitioner :- Jagdish Narain @ Lalla And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- A.P.Tewari,S.S.Tripathi
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicants and learned AGA 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. 66/2009 under
Sections 498A, 323, 504, 506, 324, 452 IPC and 3/4 Dowry
Prohibition Act, P.S.- Mahila Thana, District Allahabad be ordered
to be considered expeditiously, if possible on the same day by the
courts below.

After hearing learned counsel for the applicants and learned AGA
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 applies 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 anther Vs. state of U.P., reported in 2004 (57)
ALR-290, as well as judgment 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 offence by the courts
below.

Order Date :- 8.1.2010
SR