Allahabad High Court High Court

Meghraj Singh vs State Of U.P. on 25 January, 2010

Allahabad High Court
Meghraj Singh vs State Of U.P. on 25 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 2116 of 2010

Petitioner :- Meghraj Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Ajay Vikram Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and the learned A.G.A.

The applicant through the present application under Section 482 Cr.P.C. has
invoked the inherent jurisdiction of this Court with the prayer that he should
be allowed to furnish fresh bail bonds in Case Crime No. 492 of 2009 under
Section 307 I.P.C., P.S. Mawana, District Meerut.

It is contended that during investigation, the applicant was released on
personal bond by the I.O. of the case. He has not misused the liberty of the
bail that is why he may be permitted.

In reply of the above contention it is submitted by learned A.G.A. that the
applicant has not been released on bail from any court, therefore, such
direction may not be issued.

From the perusal of record, it appears that the applicant has the remedy to
obtain the bail by approaching the Court concerned, therefore, the prayer of
the applicant for accepting the fresh bail bonds cannot be accepted.

However, looking to the facts and circumstances of the case, it is directed that
in case applicant appears before the court concerned and applies for bail
within a period of 30 days, the same shall be considered and disposed of by
the courts below expeditiously in accordance with the provisions of law.

With the aforesaid direction, this application is finally disposed of.

Order Date:-25.1.2010
Sandeep