Court No. - 54 Case :- APPLICATION U/S 482 No. - 32960 of 2009 Petitioner :- Mohan Rajbhar Respondent :- State Of U.P. And Another Petitioner Counsel :- Kameshwar Singh Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Dayal Khare,J.
Heard learned counsel for the applicant and learned A.G.A. for the State.
The applicant, through the present application under Section 482 Cr.P.C., has
invoked the inherent jurisdiction of this Court with a prayer that his bail
application in Case Crime No. 184 of 2009 under Sections 363, 366, 504, 506
I.P.C., Police Station Phephana District Ballia, be ordered to be considered
expeditiously, if possible on the same day by the Courts below.
After hearing learned counsel for the applicant and learned A.G.A. this
application is finally disposed of with a direction that if the applicant appears
and surrenders before the Court below within two weeks from today and
applies for bail, then his 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 offence by the Courts below.
Order Date :- 5.1.2010
S.Ali