Allahabad High Court High Court

Naushad vs State Of U.P. on 16 June, 2010

Allahabad High Court
Naushad vs State Of U.P. on 16 June, 2010
Court No. - 5
Case :- APPLICATION U/S 482 No. - 20600 of 2010
Petitioner :- Naushad
Respondent :- State Of U.P.
Petitioner Counsel :- A.N. Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicant and learned A.G.A. 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. 557 of 1999 under Sections 147, 148, 149,
307, 336, 504, 506 I.P.C. and 7 Criminal Law Amendment Act, Police
Station Sasani Gate, District Aligarh 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 A.G.A. 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 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.,
after hearing the Public Prosecutor in the aforesaid crime number for the
aforesaid offence.

Order Date :- 16.6.2010
Salim