Allahabad High Court High Court

Zakir vs State Of U.P. Thur. Distt. … on 10 May, 2010

Allahabad High Court
Zakir vs State Of U.P. Thur. Distt. … on 10 May, 2010
Court No. - 8

Case :- U/S 482/378/407 No. - 1740 of 2010

Petitioner :- Zakir
Respondent :- State Of U.P. Thur. Distt. Magistrate, Barabanki
Petitioner Counsel :- Rajendra Prasad Misra-Ii
Respondent Counsel :- Govt. Advocate

Hon'ble Shri Kant Tripathi,J.

Heard the learned counsel for the applicant and the learned AGA and perused
the record.

The investigating officer, on completion of the investigation, found sufficient
materials against the applicant and accordingly submitted the charge sheet.
The learned Magistrate has taken cognizance of the offences. The materials
collected during the investigation fully justify submission of the charge sheet
by the investigating officer and taking of cognizance by the Magistrate. There
does not appear to be any justification to exercise inherent power under
section 482 CrPC.

The learned counsel for the applicant further submitted that the applicant,
being a law abiding citizen, wants to appear before the courts below to seek
bail, therefore, he may be provided some interim protection.

It is, therefore, provided that if the applicant Vijay Pratap Singh appears
before the courts below and applies for bail within one month from today his
bail prayer in Case No. 3940 of 2009 (State v Vijay Pratap Singh) arising out
of Criminal Case No. 563 of 2008 under sections 419, 420, 467 and 468 IPC,
P.S. Kotwali Nagar, District Pratapgarh pending in the court of the Chief
Judicial Magistrate, Pratapgarh_ shall be considered and disposed of by the
courts below in the light of the principles laid down in the case of Lal
Kamlendra Pratap Singh versus State of U.P. & others (2009) 4 SCC 437.

Till the surrender of the applicant before the Court or expiry of the aforesaid
period of one month, whichever is earlier, the applicant shall not be arrested.

The learned counsel for the applicant submitted that the applicant wants to
move application for discharge in the court. If any such application is moved
the same may be considered and disposed of in accordance with law.

With the aforesaid observations, the petition under section 482 CrPC is
disposed of.

Order Date :- 10.5.2010
shailesh