Court No. - 28 Case :- U/S 482/378/407 No. - 282 of 2010 Petitioner :- Ram Nivas Upadhyay And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- Sampurnanand Shukla Respondent Counsel :- Govt. Advocate Hon'ble Alok K. Singh,J.
Heard the learned counsel for the petitioners and learned A.G.A. and perused
the record.
Learned counsel for the petitioners confines his prayer to the extent that the
petitioner no.1 is a practicing Advocate and rest are his family members,
being law abiding citizens they intend to participate in the proceedings after
seeking bail. He however, points out that initially the injuries were got
examined at Primary Health Center but subsequently examination and reports
are of private hospital. He also submits that except the offence under Section
308 I.P.C. and remaining offences under Sections 147, 323, 324, 325, 504,
506 I.P.C. are triable by Magistrate and not so grave.
In view of the above, this petition is finally disposed of with a direction to the
court below that if the petitioners appear before the court below within three
weeks from today and apply for bail the same shall be disposed of
expeditiously by both the courts below.
Till the aforesaid period of three weeks, bailable/non bailable warrant, if any,
shall be kept in abeyance.
With these observations this petition is finally disposed of.
Order Date :- 4.2.2010
PAL/