Allahabad High Court High Court

Shabab @ Safat Ullah & Another vs State Of U.P. & Another on 16 June, 2010

Allahabad High Court
Shabab @ Safat Ullah & Another vs State Of U.P. & Another on 16 June, 2010
Court No. - 5
Case :- APPLICATION U/S 482 No. - 20621 of 2010
Petitioner :- Shabab @ Safat Ullah & Another
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Jay Babu Kesharwani,S.B. Vaish
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. 193 of 2010, under Sections 498A, 506
I.P.C. and 3/4 D.P. Act, Police Station Karari, District Kaushambi, 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 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 :- 16.6.2010
Salim