Allahabad High Court High Court

Ram Awatar Sing And Another vs State Of U.P. on 7 January, 2010

Allahabad High Court
Ram Awatar Sing And Another vs State Of U.P. on 7 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 235 of 2010

Petitioner :- Ram Awatar Sing And Another
Respondent :- State Of U.P.
Petitioner Counsel :- A.P.Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicants and learned A.G.A. for the State
respondent.

The applicants, through the present application under Section 482,Cr.P.C.
have invoked the inherent jurisdiction of this Court with the prayer that their
bail application in case crime no. 621 of 2008 under Sections 419, 420, 467,
468, 469, 392, 323, 504 IPC, P.S. Cantt. District Varanasi be ordered to be
considered expeditiously, if possible on the same day by the court below.
After hearing learned counsel for the applicants and learned A.G.A. this
application is finally disposed of with a direction that if the applicants appear
and surrender before the court below within two weeks from today and apply
for bail, then their 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 23.3.09 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 :- 7.1.2010
Ashish