Allahabad High Court High Court

Omveer Kashyap vs State Of U.P. And Another on 21 January, 2010

Allahabad High Court
Omveer Kashyap vs State Of U.P. And Another on 21 January, 2010
Court No. - 52

Case :- APPLICATION U/S 482 No. - 30165 of 2009

Petitioner :- Omveer Kashyap
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Pankaj Satsangi
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

This Criminal Misc. Application under Section 482 Cr.P.C. has been
filed with the prayer to allow the instant application and direct the
courts below to decide the bail application of the applicant in case crime
no. 1501 of 2009, under Sections 147, 148, 332, 336, 392 IPC and 7
Criminal Law Amendment Act, P.S. Ujhani, District-Badaun.
Heard learned counsel for the applicant and learned A.G.A. and perused
the record.

Learned counsel for the applicant submitted that the applicant is a
chairman of the Nagar Panchayat Kachhala, District-Badaun having a
reputation in the society. He is not involved in any criminal case.
However, he has been falsely implicated in the present case. The prayer
is for consideration of bail application on the same day.
In view of the fact of the present case, it is provided that if applicant
appears and surrenders before the court below and move bail
application within three weeks from today, then the same shall be
considered, as expeditiously as possible in accordance with law, in view
of the law laid down by Full Bench of this Court in the case of
Amrawati and another Vs. State of U.P. reported in 2004(57) ALR 390
and affirmed by Hon’ble Supreme Court in Lal Kamlendra Pratap Singh
Vs. State of U.P. and others 2009(2) Crime 4 SC after affording the
opportunity to the public prosecutor.

With the aforesaid observation this application is disposed off.
Order Date :- 21.1.2010
ANT