Allahabad High Court High Court

Subash Rajbhar And Others vs State Of U.P. & Another on 6 August, 2010

Allahabad High Court
Subash Rajbhar And Others vs State Of U.P. & Another on 6 August, 2010
Court No. - 49

Case :- APPLICATION U/S 482 No. - 25168 of 2010

Petitioner :- Subash Rajbhar And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Sudarshan Singh
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. 205 of 2010 under Sections 323, 504, 506 and
498-A I.P.C. and 3/4 D. P. Act P.S. Cholapur District Varanasi 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
applies 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