Court No. - 54 Case :- APPLICATION U/S 482 No. - 339 of 2010 Petitioner :- Smt.Ramwati And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- Rajesh Chaudhary Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Dayal Khare,J.
Heard learned counsel for the applicants and learned AGA for the
State.
The applicants, through the present application under Section 482
Cr.P.C., have invoked the inherent jurisdiction of this Court with a
prayer that their bail application in Case Crime No. 281/2009
under Sections 498A, 323, 506 IPC and 3/4 D.P. Act, P.S.- Barla
District Aligarh be ordered to be considered expeditiously, if
possible on the same day by the court below.
After hearing learned counsel for the applicants and learned AGA
this application is finally disposed of with a direction that if the
applicants appear and surrender before the Court below within two
weeks from today and applies for bail, then their 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 anther Vs. state of U.P., reported in 2004 (57)
ALR-290, as well as judgment 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 :- 8.1.2010
SR