Allahabad High Court High Court

Sandeep Parasar vs State Of U.P. on 5 January, 2010

Allahabad High Court
Sandeep Parasar vs State Of U.P. on 5 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 34163 of 2009

Petitioner :- Sandeep Parasar
Respondent :- State Of U.P.
Petitioner Counsel :- V.N.Mishra
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 Case Crime No. 1352 of 2009, under Sections 3/4 of the Dowry
Prohibition Act, PS Vijay Nagar, District Ghaziabad 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 :- 5.1.2010
sk