Allahabad High Court High Court

Omvir Singh vs State Of U.P. And Another on 22 June, 2010

Allahabad High Court
Omvir Singh vs State Of U.P. And Another on 22 June, 2010
Court No. - 35

Case :- APPLICATION U/S 482 No. - 21265 of 2010

Petitioner :- Omvir Singh
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Digvijay Singh
Respondent Counsel :- Govt Advocate

Hon'ble Rajesh Chandra,J.

In this petition under Section 482 of the Code of Criminal Procedure a prayer
has been made that the court concerned may be directed to consider the bail
application of the applicant in Case Crime No. 445 of 2007, under Sections
420, 467, 468 & 471 I.P.C, Police Station Sadabad, District Hathras pending
in the court concerned and the same may be disposed of same day.

The petition is finally disposed of with a direction to the lower court that if the
applicant surrenders in the court within three weeks from today his bail
application shall be disposed of in the light of the judgment passed by 7
judges Bench of this court in Amarawati and another Vs. State of U.P.,
2005 Cr.L.J. 755 as approved by the Apex Court in Lal Kamlendra
Pratap Singh Vs. State of U.P. in criminal Appeal No.538 of 2009
Supreme Court dated 23.3.2009.

Order Date :- 22.6.2010
SFH