Court No. - 49 Case :- APPLICATION U/S 482 No. - 24922 of 2010 Petitioner :- Anil Kumar Maurya Respondent :- State Of U.P. & Others Petitioner Counsel :- Vipin Kumar Singh Respondent Counsel :- Govt.Advocate Hon'ble Bala Krishna Narayana,J.
Heard learned counsel for the applicant and learned A.G.A. for the state.
This application under Section 482 Cr.P.C. has been filed by the applicant
Anil Kumar Maurya with a prayer for quashing the charge sheet dated
13.11.2008 submitted in Case Crime No. 148 of 2008 under Section 406
I.P.C. P.S. Saiyad Raza District Chandauli.
I have heard learned counsel for the applicant and have perused the record.
There is no justification for quashing the charge sheet dated
However, in case the applicant surrenders before the court below within a
period of one month from today and applies for bail, the bail application of
the applicant shall be decided as expeditiously as possible without
unnecessary delay and if possible on the same day after giving opportunity to
the prosecution in the aforesaid crime number for the aforesaid offence in
accordance with the law laid down by the Apex Court in case of Lal
Kamlendra Pratap Singh Vs. State of U.P.& other reported in (2009) 4
Supreme Court Cases 437 and by the Full Bench of this Court in Smt.
Amrawati and another Vs. State of reported in U.P. 2005 Cr.L.J. 755 .
Subject to the aforesaid direction the application stands finally disposed of.
Order Date :- 4.8.2010
YK