Allahabad High Court High Court

Ram Baran Singh vs State Of U.P. And Another on 28 July, 2010

Allahabad High Court
Ram Baran Singh vs State Of U.P. And Another on 28 July, 2010
Court No. - 45

Case :- APPLICATION U/S 482 No. - 21363 of 2010

Petitioner :- Ram Baran Singh
Respondent :- State Of U.P. And Another
Petitioner Counsel :- B. S. Rathore
Respondent Counsel :- Govt Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicant and learned A.G.A. 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 Complaint Case No. 4935/2 of 2009
under Sections 109, 114, 120B, 342, 347, 384, 389, 504, 506 I.P.C.,
pending before learned Judicial Magistrate, Court No. 13, District
Farrukhabad, be ordered to be considered expeditiously, if possible on
the same day by the Court below.

After hearing learned counsel for the applicant and learned A.G.A. this
application is finally disposed of with a direction that if the applicant
appears and surrenders before the Court 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 Amrawati and another Vs. State of
U.P., reported in 2004 (57) ALR-290, as well as judgement passed by
Hon’ble Apex Court reported in 2009 (3) ADJ 322 (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 :- 28.7.2010
S.Ali