Allahabad High Court High Court

Balbir Yadav vs State Of U.P. & Another on 5 July, 2010

Allahabad High Court
Balbir Yadav vs State Of U.P. & Another on 5 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 22232 of 2010

Petitioner :- Balbir Yadav
Respondent :- State Of U.P. & Another
Petitioner Counsel :- L.M.Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard Sri R.C. Yadav along with Sri L.M. Singh, learned counsel for the
applicant and the learned A.G.A.

The applicant, through the present application under Section 482 Cr.P.C. has
invoked the inherent jurisdiction of this Court with the prayer that he should
be allowed to furnish fresh bail bonds in the newly added offences under
Sections 147, 308 I.P.C. vide Case No. 693 of 2010, P.S. Kalyanpur, District
Kanpur Nagar, as he has not misused the liberty of bail granted to him earlier
for offences under Sections 323, 504, 506, 325 I.P.C. in the same crime
number.

The prayer of the applicant for the fresh bail bonds can not be accepted.
However, looking to the facts and circumstances of the case and also the fact
that the applicant has not misused his liberty of bail granted to him earlier, I
consider it proper to direct the court below to dispose off the bail application
of the applicant for the aforesaid offence, if possible on the same day.
With the aforesaid direction, this application is finally disposed off.
Order Date :- 5.7.2010
F.H.