Allahabad High Court High Court

Lalji Singh And Others vs State Of U.P. & Another on 23 July, 2010

Allahabad High Court
Lalji Singh And Others vs State Of U.P. & Another on 23 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23578 of 2010

Petitioner :- Lalji Singh And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- N.D.Shukla
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 Section 307 I.P.C. vide Case Crime No.277 of 2009 , P.S.
Mehnajpur , District Azamgarh , as they have not misused the liberty of
bail granted to them earlier for offences under Sections 147, 148, 324, 325
504 and 506 I.P.C. 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 :- 23.7.2010
pks