Allahabad High Court High Court

Jagdishwar Singh And Others vs State Of U.P. And Another on 22 June, 2010

Allahabad High Court
Jagdishwar Singh And Others vs State Of U.P. And Another on 22 June, 2010
Court No. - 20

Case :- U/S 482/378/407 No. - 2766 of 2010

Petitioner :- Jagdishwar Singh And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Mukul Rakesh
Respondent Counsel :- Govt. Advocate

Hon'ble Raj Mani Chauhan,J.

Heard learned counsel for the petitioners.

This application under Section 482 Cr.P.C has been filed by the accused for
quashing the proceedings of case No. 4598 of 2010 (State Vs Jagdishwar
Singh and others) arising out of Crime No. 141A of 2000, under Sections 323,
504, 506, 455, 352, 427 I.P.C., Police Station Banthara, District Lucknow,
pending in the court of Additional Chief Judicial Magistrate-VIII, Lucknow.
Learned counsel for the petitioners instead of pressing the application on
merit requests that the trial court be directed to dispose of the bail application
of the accused-petitioners preferably on the same day, if they appear and
move any bail application before it.

In view of the above submissions of learned counsel for the petitioners, the
petition under Section 482 Cr.P.C is disposed of finally with the observation
that in case the petitioners appear before the trial court within a period of one
month from today and apply for bail, the same will be considered and decided
by the trial court preferably on the same day, keeping in view the law laid
down by the Full Bench of this Court in the case reported in 2004 (57) ALR
390 : Smt. Amrawati Vs. State of U.P.

Till then, no coercive steps will be taken by the trial court to procure the
attendance of the petitioners.

Order Date :- 22.6.2010
Renu