Allahabad High Court High Court

Upesh @ Updesh Pal Singh And Others vs State Of U.P.And Another on 7 January, 2010

Allahabad High Court
Upesh @ Updesh Pal Singh And Others vs State Of U.P.And Another on 7 January, 2010
Court No. - 45

Case :- APPLICATION U/S 482 No. - 126 of 2010

Petitioner :- Upesh @ Updesh Pal Singh And Others
Respondent :- State Of U.P.And Another
Petitioner Counsel :- P.P.S. Rathore
Respondent Counsel :- Govt. Advocate

Hon'ble Vijay Kumar Verma,J.

Heard Sri Preet Pal Singh Rathore, Advocate appearing for the
applicants and learned AGA for the State.

By means of this application under Section 482 Cr.P.C, it is prayed
that the applicants be permitted to submit their bail bonds for the
additional Section 308 IPC in case no. 183 of 2009 arising out of
case crime no. 288 of 2009 State Vs. Upesh Pal, P.S.- Vinawar,
District-Budaun.

It is submitted by the learned counsel for the applicants that bail
has been granted to the applicants under Section 452, 323, 504,
324 IPC in case crime no. 288 of 2009 but charge sheet has been
submitted under Section 308 IPC and hence the applicants may be
permitted to file fresh bail bonds in the additional section 308 IPC
without making surrender in trial court, as the applicants are
already on bail in the said case.

In view of the law laid down by this court in Raj Kumar &
Others Vs. State of U.P. 2007 (59) ACC 413, in my opinion the
applicants can not be permitted to file bail bonds in the additional
section 308 IPC unless bail order is made by the court below for
the additional section 308 IPC.

Therefore the application under section 482 Cr.P.C. is rejected.

However, considering the facts and circumstances of the case, it is
directed that if the applicant move application for
appearance/surrenders before the court concerned within 30 days
from today, the court concerned shall fix date on that application
for surrenders/appearance. In the meantime the court concerned
shall seek instruction from the prosecution side. In case, the
applicant move the application for bail on the day of appearance or
surrenders, the same shall be considered and disposed of
expeditiously and if possible on the same day by the courts below,
keeping in view the law/ guidelines laid down in Smt. Amrawati
and another versus State of U.P. 2004 (57) ALR (290) (Seven
Judges’ Judgment of this Court) and Hon’ble Apex Court judgment
in Lal Kamlendra Pratap Singh vs. State of U.P. and others
2009 (3) A.D.J. 322 (SC), but having regard to the observations
made by the Division Bench of this Court in Pradeep Tyagi Vs.
State of U.P. and others 2009 (65) ACC 443 and Sheo Raj
Singh @ Chhuttan Vs. State of U.P. and others 2009 (65) ACC

781.

Order Date :- 7.1.2010
SR