Allahabad High Court High Court

Rajpal @ Rajaram vs State Of U.P.& Another on 4 August, 2010

Allahabad High Court
Rajpal @ Rajaram vs State Of U.P.& Another on 4 August, 2010
Court No. - 49

Case :- APPLICATION U/S 482 No. - 25227 of 2010

Petitioner :- Rajpal @ Rajaram
Respondent :- State Of U.P.& Another
Petitioner Counsel :- Rajeev Gupta
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the applicant and learned AGA 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.425 of 2010 under Sections 3/7 of Essential
Commodities Act, P.S.Fatehganj Purvi, District Bareilly 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 AGA this
application is finally disposed of with a direction that if the applicant appears
and surrenders before the Court below within four weeks from today and
applies for bail, then his application shall be considered and decided by the
Courts below, if possible, on the same day in accordance with 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
judgment passed by Hon’ble Apex Court reported in 2009 (3) ADJ 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 :- 4.8.2010
Pk