Allahabad High Court High Court

Sukhai Gupta And Others vs State Of U.P. And Another on 25 June, 2010

Allahabad High Court
Sukhai Gupta And Others vs State Of U.P. And Another on 25 June, 2010
Court No. - 40

Case :- APPLICATION U/S 482 No. - 21545 of 2010

Petitioner :- Sukhai Gupta And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Manoj Kumar
Respondent Counsel :- Govt Advocate

Hon'ble Virendra Singh,J.

Heard learned counsel for the applicants, learned A.G.A and perused the
record.

This present application under Section 482 Cr.P.C has been filed to issue a
direction to the courts below to consider and decide the bail application of the
accused-applicants on the same day pursuant to common FIR dated 15.5.2010
bearing case crime no. 294/2010, 296/10, 299/10, 302/10 and 303/2010 under
section 135 of the Electricity Act, P.S. Gola, District Gorakhpur.

After hearing learned counsel for the applicants’ side and learned A.G.A from
respondent’s side and perusal of the entire record, facts and circumstances on
record for the prosecution case of the respondent’s side and the grounds
mentioned in the application nowhere revealed any good ground for
interference by this Court to prevent the abuse of the process as per provisions
of Section 482 Cr.P.C. alleged through the impugned order. Therefore, I do
not find it a fit case for quashing the impugned order. Hence, this application
is hereby disposed of finally with a direction that if the applicants appear and
surrender before the court below within one month from today and apply for
bail, their bail application shall be considered and disposed of expeditiously
on the same day, in view of the principles laid down by the Hon’ble Apex
Court in the case of Lal Kamlendra Pratap Singh vs. State of U.P. and
Others
(2009) 4 SCC Page 437.

For a period of one month from today or till the disposal of the application for
grant of bail, whichever is earlier, no coercive action shall be taken against the
applicants. However, in case, the applicants do not appear before the court
below within the aforesaid period, coercive action may be taken against the
applicants.

Order Date :- 25.6.2010
MTA