Court No. - 49 Case :- APPLICATION U/S 482 No. - 34402 of 2009 Petitioner :- Manoj Kumr And Others Respondent :- State Of U.P. Petitioner Counsel :- Sanjeev Kumar Pandey Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Dayal Khare,J.
Heard learned counsel for the applicants and A.G.A. for the State respondent.
The applicants, through the present application under Section 482, Cr.P.C.
Has invoked the inherent jurisdiction of this Court with the prayer that they
should be allowed to furnish fresh bail bonds in the newly added offences
under Section 308 IPC vide case crime no. 468 of 2003, P.S. Suriyawan
District S.R. Nagar (Bhadohi) as they have not misused the liberty of bail
granted to them earlier for offences under Section 323, 504, 506, 325 IPC in
the same crime number.
The prayer of the applicants for the fresh bail bonds cannot be accepted.
However, looking to the facts and circumstances of the case and also the fact
that the applicants have not misused their liberty of bail granted to then
earlier, I consider it proper to direct the court below to dispose off the bail
application of the applicants for the aforesaid offence, if possible on the same
day in accordance with law.
With the aforesaid direction, this application is finally disposed of.
Order Date :- 21.1.2010
Ashish