Allahabad High Court High Court

Bhoop Singh And Another vs State Of U.P. And Another on 5 January, 2010

Allahabad High Court
Bhoop Singh And Another vs State Of U.P. And Another on 5 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 33836 of 2009

Petitioner :- Bhoop Singh And Another
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Sanjay Kr. Singh,Abhishek Kumar
Respondent Counsel :- Govt.Advocate

Hon'ble Rajesh Dayal Khare,J.

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

The applicants, through the present application under Section 482,Cr.P.C.
have invoked the inherent jurisdiction of this Court with the prayer that their
bail application in case crime no. 1790 of 2009 under Sections 307, 504, 506
IPC, P.S. Milak District Rampur be ordered to be considered expeditiously, if
possible on the same day by the court 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 two weeks from today and apply
for bail, then their bail application shall be considered and decided by the
courts below in view of the settled law laid down by the Seven Judges’
decision of this Court in the case of Amarawati and another Vs. State of
U.P., reported in 2004(57) ALR-290 and in the recent decision of the
Supreme Court dated 23.3.09 in Criminal Appeal No. 538 of 2009, Lal
Kamlendra Pratap Singh v. State of U.P.,
after hearing the Public Prosecutor
in the aforesaid crime number for the aforesaid offences.
Order Date :- 5.1.2010
Ashish