Allahabad High Court High Court

Shahnawaz Alam vs State Of U.P. on 1 February, 2010

Allahabad High Court
Shahnawaz Alam vs State Of U.P. on 1 February, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 1912 of 2010

Petitioner :- Shahnawaz Alam
Respondent :- State Of U.P.
Petitioner Counsel :- Ankur Tandon
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.
This application has been filed with a prayer to issue a suitable 
direction to the court concerned to accept the fresh bail bonds 
under the added section 414 IPC in case crime no. Nil of 2009, 
P.S.   Rail   Bazar,   District   Kanpur   Nagar   pending   the   C.M.M. 
Kanpur Nagar.

It is contended by learned counsel for the applicant that in the 
present   case   the   applicant   were   released   on   bail   under 
sections 41, 411 IPC and he has not mis­used the liberty of bail 
but subsequently the chargesheet has been submitted under 
section 414 IPC. The applicant is ready to furnish fresh bail 
bonds under the added section also.

In   reply   of   the   above   contention   it   is   submitted   by   learned 
A.G.A. that after submission of the chargesheet under section 
414 IPC the nature of the offence has been changed, therefore 
no order for accepting the fresh bails bonds under section 414 
IPC may be passed.

Considering the submissions made by learned counsel for the 
applicant,   I   am   of   the   view   that   after   submission   of   the 
chargesheet under section 414 IPC, the nature of offence has 
been  changed,  therefore,  prayer  for   accepting  the   fresh   bail 
bonds can not be passed, such prayer is refused.
However, it is directed that in case applicants appear before the 
court concerned within 20 days from today and apply for bail 
under section 414 IPC and furnish the fresh bail bonds under 
the added section to the satisfaction of the court concerned, the 
same shall be accepted by the courts below.
With this direction, this application is finally disposed of.
Order Date :- 1.2.2010
RPD