Allahabad High Court High Court

Laxman vs State Of U.P. And Another on 8 January, 2010

Allahabad High Court
Laxman vs State Of U.P. And Another on 8 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 373 of 2010

Petitioner :- Laxman
Respondent :- State Of U.P. And Another
Petitioner Counsel :- U.N.Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicant and learned AGA for the
State.

The applicant, through the present application under Section 482
Cr.P.C., has invoked the inherent jurisdiction of this Court with a
prayer that his bail application in Case Crime No. 294/2009 under
Sections 147, 148, 149, 307, 120B IPC, P.S.- Rabupura District
Gautam Budh Nagar be ordered to be considered expeditiously, if
possible on the same day by the courts below.
After hearing learned counsel for the applicant and learned AGA
this application is finally disposed of with a direction that if the
applicant appears and surrenders before the Court below within
two weeks from today and applies for bail, then his bail
application shall be considered and decided in view of the settled
law laid down by the Seven Judges’ decision of this Court in the
case of Amrawati and anther Vs. state of U.P., reported in 2004
(57) ALR-290, as well as judgment passed by Hon’ble Apex Court
reported in 2009 (3) ADJ 322 (322) (SC) Lal Kamlendra Pratap
Singh Vs. State of U.P. after hearing the public prosecutor in the
aforesaid crime number for the aforesaid offence by the courts
below.

Order Date :- 8.1.2010
SR