Court No. - 28 Case :- APPLICATION U/S 482 No. - 405 of 2010 Petitioner :- Shri Krishna Balimiki Respondent :- State Of U.P. Petitioner Counsel :- P.K.Singh Respondent Counsel :- Govt. Advocate Hon'ble Shri Kant Tripathi,J.
Mr. I.K. Singh appeared for the complainant Ran Veer Singh Sharma.
Heard Mr. P.K.Singh, the learned counsel for the applicant and Mr. I.K.
Singh, the learned counsel for the complainant and the learned AGA and
perused the record.
Keeping in view the facts and the circumstances of the case, it is directed that
in case the applicant Shri Krishna Balmiki appears and applies for bail or
recall of warrant in case crime no. 498 of 2008, under sections 363, 366, 323,
504, 506, 376 IPC, police station Mangalpur, district Kanpur Dehat , his
application shall be disposed of by the courts below in the light of the
principles laid down in the case of Lal Kamlendra Pratap Singh versus
State of U.P. & others (2009) 4 SCC 437.
With the aforesaid observations the petition under section 482 CrPC is
disposed of finally
Order Date :- 22.1.2010
rkb