Allahabad High Court High Court

Imran Ali And Others vs State Of U.P. on 6 August, 2010

Allahabad High Court
Imran Ali And Others vs State Of U.P. on 6 August, 2010
Court No. - 49

Case :- APPLICATION U/S 482 No. - 25141 of 2010

Petitioner :- Imran Ali And Others
Respondent :- State Of U.P.
Petitioner Counsel :- Mohd. Shoeb Khan
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the applicants and learned A.G.A. for the State.

The applicants, 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. 951 of 2010 under Sections 498-A, 323, 504,
506 I.P.C. and 3/4 D. P. Act P.S. Gorakhnath District Gorakhpur be ordered
to be considered expeditiously, if possible on the same day by the Courts
below.

After hearing learned counsel for the applicants and learned A.G.A. this
application is finally disposed of with a direction that if the applicants appear
and surrender before the Court below within four weeks from today and apply
for bail, then their bail application shall be considered and decided, if possible
on the same day in accordance with the 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.

Order Date :- 6.8.2010
YK