Allahabad High Court High Court

Rameshwar Nath @ Ganasa Nath And … vs State Of U.P. And Another on 6 January, 2010

Allahabad High Court
Rameshwar Nath @ Ganasa Nath And … vs State Of U.P. And Another on 6 January, 2010
Court No. - 53

Case :- APPLICATION U/S 482 No. - 20704 of 2008

Petitioner :- Rameshwar Nath @ Ganasa Nath And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Suneel Kumar Mishra
Respondent Counsel :- Govt.Advocate

Hon'ble Dasu Ram Azad,J.

Learned   learned   counsel   for   the   applicants   and   learned   A.G.A.   for   the 

State. 

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 No. 776 of 2008 under Sections 323, 504, 

506, 427, 436, 452 I.P.C. and Section 3 (i) 10 SC/ ST Act,Police Station 

Gyanpur   District   Sant  Ravidas Nagar,   Bhadohi  pending  in   the   Court   of 

Addl. Judicial Magistrate, Sant Ravidas Nagar District Bhadohi. 

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 

surrender before the court below within 30 days from today and apply for 

bail, their bail application shall be considered and decided in view of the 

settled law laid down by the Seven Judges, decision of the Court in the 

case of Amarawati and another Vs. State of U.P., reported in 2004 (57) 

ALR, 290 and the said judgment has been affirmed by the Hon’ble Apex 

Court in the case of  Lal Kamlendra Pratap Singh Vs. State of U.P.  , 

decided on 23.3.2009, in Criminal Appeal No. 538 of 2009 after hearing 

the public prosecutor in the aforesaid case.

Till then, no coercive process shall be adopted against the applicants in 

pursuance of the aforesaid case.

6.1.2010
20704/08 n.u.