Court No. - 54 Case :- APPLICATION U/S 482 No. - 23994 of 2010 Petitioner :- Rajendra Alias Kaliya Respondent :- State Of U.P. & Another Petitioner Counsel :- Vishnu Kumar Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicant and the learned A.G.A.
The applicant, through the present application under Section 482 Cr.P.C. has
invoked the inherent jurisdiction of this Court with the prayer that he should
be allowed to furnish fresh bail bonds in the newly added offences under
Section 308, 325 I.P.C. vide Case No. 408 of 2010, P.S. Kathgar, District
Moradabad, as he has not misused the liberty of bail granted to him earlier for
offences under Sections 323, 324, 504 I.P.C. in the same crime number.
The prayer of the applicant for the fresh bail bonds can not be accepted.
However, looking to the facts and circumstances of the case and also the fact
that the applicant has not misused his liberty of bail granted to him earlier, I
consider it proper to direct the court below to dispose off the bail application
of the applicant for the aforesaid offence, if possible on the same day.
With the aforesaid direction, this application is finally disposed off.
Order Date :- 29.7.2010
F.H.