Allahabad High Court High Court

Mukat Singh And Another vs State Of U.P. And Another on 5 January, 2010

Allahabad High Court
Mukat Singh And Another vs State Of U.P. And Another on 5 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 32991 of 2009

Petitioner :- Mukat Singh And Another
Respondent :- State Of U.P. And Another
Petitioner Counsel :- K.K. Dwivedi
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicants and learned A.G.A. for the State.
The applicants, through the present application under Section 482 Cr.P.C.,
have invoked the inherent jurisdiction of this Court with a prayer that their
bail application in Case Crime No. 427 of 2009, under Sections 498A, 304B,
506 I.P.C., and Section 3/4 of Dowry Prohibition Act, Police Station
Rasoolpur, District Firozabad, be ordered to be considered expeditiously, if
possible on the same day by the Court below.

After hearing learned counsel for the applicants and learned A.G.A. this
application is finally disposed of with a direction that if the applicants appear
and surrender before the Court below within two weeks from today and apply
for bail, then the bail application of the applicant no.2 who is a lady, 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 another Vs. State
of U.P., reported in 2004 (57) ALR-290,as well as judgement passed by
Hon’ble Apex Court reported in 2009 (3) ADJ 322 (322) (SC) Lal Kamlendra
Pratap Singh Vs. State of U.P., and the bail application of the applicant no.1
be considered and disposed of expeditiously by the Court below, after hearing
the Public Prosecutor in the aforesaid crime number for the aforesaid
offences.

Order Date :- 5.1.2010
S.Ali