Allahabad High Court High Court

Mohd. Irshad @ Mona And Others vs State Of U.P. And Another on 2 April, 2010

Allahabad High Court
Mohd. Irshad @ Mona And Others vs State Of U.P. And Another on 2 April, 2010
Court No. - 49

Case :- APPLICATION U/S 482 No. - 10018 of 2010

Petitioner :- Mohd. Irshad @ Mona And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Surendra Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicant and A.G.A. for the State respondent.
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 308 IPC vide case crime no. 654 of 2009, P.S. Khurja Nagar
District Bulandshahar as they have not misused the liberty of bail granted to
them earlier for offences under Section 147, 323, 506 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 off the bail application
of the applicants for the aforesaid offence, if possible on the same day in
accordance with law.

With the aforesaid direction, this application is finally disposed of.
Order Date :- 2.4.2010
Ashish