Allahabad High Court High Court

Farooq And Another vs State Of U.P. & Another on 8 July, 2010

Allahabad High Court
Farooq And Another vs State Of U.P. & Another on 8 July, 2010
Court No. - 54
Case :- APPLICATION U/S 482 No. - 22483 of 2010
Petitioner :- Farooq And Another
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Vishwanath Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants and the learned A.G.A.
The applicants, through the present application under Section 482
Cr.P.C. have invoked the inherent jurisdiction of this Court with
the prayer that they should be allowed to furnish fresh bail bonds
in the newly added offences under Sections 325 and 308 IPC vide
case crime No. 414 of 2010, P.S. Adampur, District J.P. Nagar, as
they have not misused the liberty of bail granted to them earlier for
offences under Sections 323, 324, 504 IPC, in the same crime
number.

The prayer of the applicants 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 applicants have not misused their liberty of
bail granted to them earlier, I consider it proper to direct the court
below to dispose off the bail application of the applicants for the
aforesaid offences, if possible on the same day.
With the aforesaid direction, this application is finally disposed
off.

Order Date :- 8.7.2010
Salim