Court No. - 55 Case :- APPLICATION U/S 482 No. - 870 of 2010 Petitioner :- Jhaboo @ Jitendra Singh Yadav And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- B.B.Paul Respondent Counsel :- Govt. Advocate Hon'ble Vineet Saran,J.
Heard learned counsel for the applicants as well as learned A.G.A. appearing
for the State-respondents.
The applicants through the present application under Section 482 Cr.P.C. have
invoked the inherent jurisdiction of this Court with the prayer that the
applicants be allowed to furnish fresh bail bonds in newly added Section 3(1)
(X) S.C./S.T. Act, in Case Crime No. 322 of 2007, under Sections 323, 324,
504 IPC, as they have not misused the liberty of bail granted to them earlier
for the offence under Sections 323, 324, 504 IPC in the same crime number.
The prayer of the applicants for the fresh bail bonds cannot be accepted.
However, looking to the facts and circumstances of the case and also the fact
that the applicants have not misused his liberty of bail granted to them earlier,
I consider it proper to direct the Court below to dispose of the bail application
of the applicants for the aforesaid offence, if possible on the same day.
With the aforesaid direction, this application is finally disposed of.
Order Date :- 21.1.2010
abHiShEk