Court No. - 43 Case :- APPLICATION U/S 482 No. - 24867 of 2010 Petitioner :- Prem @ Veerpal And Others Respondent :- State Of U.P.And Another Petitioner Counsel :- V.S. Yadav Respondent Counsel :- Govt Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicants and learned AGA.
This application has been filed with a prayer to suitable direction may be
issued to the court concerned to furnish the fresh bail bond under added
sections 34, 307, 506 IPC of case crime no. 191 of 2010, under Sections 323,
324, 504 IPC, P.S. Shahi, District-Bareilly.
It is contended by the learned counsel for the applicants that in the present
case the applicants have been released on bail under Sections 323, 324, 504
IPC. On the same material under Sections 34, 307, 506 IPC has been
subsequently added for which the applicants are to furnish the fresh bail bond.
In reply of above contention made by the learned A.G.A. that the remedy of
obtaining the bail is available to the applicants under added Sections 34, 307,
506 IPC.
Considering the submission made by the learned counsel for the applicants,
learned A.G.A. and from the perusal of the record it appears that in the
present case under Sections 34, 307, 506 IPC have been added, but the
applicants have been released on bail under Sections 323, 324, 504 IPC, the
remedy to obtain the bail is available to the applicants under added section
also. Therefore, the prayer for issuing direction to the learned magistrate
concerned to reply the fresh bail bond under added section is refused. It is
directed in case the applicants appear before the court concerned within 30
days from today, the same shall be heard and disposed of, on the same day by
the courts below.
With the above direction this application is finally disposed of.
Order Date :- 5.8.2010
Ashish Tripathi