Court No. - 54 Case :- APPLICATION U/S 482 No. - 33227 of 2009 Petitioner :- Rajeev Singh Chauhan Respondent :- State Of U.P. Petitioner Counsel :- Dr. Arun Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Dayal Khare, J.
Heard learned counsel for the applicant and the learned AGA for the State-
respondent.
The applicant, through the present application under Section 482 Cr.P.C. has
invoked the inherent jurisdiction of this Court with the prayer that his bail
application in case crime no.7371 of 2009, under Sections 452, 354, 511, 504,
506 IPC, PS Kotwali, District Bareilly, be ordered to be considered
expeditiously, if possible on the same day by the Court below.
After hearing the learned counsel for the applicant and the learned AGA, this
application is finally disposed of with a direction that if the applicant appears
and surrenders before the Courts 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 Amarawati and another Vs. State of U.P., reported in 2004(57)
ALR-290 and in the recent decision of the Supreme Court dated 23.3.2009 in
Criminal Appeal No. 538 of 2009, Lal Kamlendra Pratap Singh v. State of
U.P., after hearing the Public Prosecutor, in the aforesaid crime number for
the aforesaid offences.
Order Date :- 5.1.2010
Hasnain