High Court Madhya Pradesh High Court

Ummaid Singh vs The State Of Madhya Pradesh on 30 July, 2014

Madhya Pradesh High Court
Ummaid Singh vs The State Of Madhya Pradesh on 30 July, 2014
M.Cr.C.No.6606/2014       (Ummaid Singh Vs. State of M.P.)

30.07.2014
      Petitioner by Shri Sanjay Sing, Advocate.
      Shri B. Raj Pandey, Public Prosecutor for the
respondent/State.

Heard.

This petition is preferred under Section 482 of
Cr.P.C., for extension of time.

Learned counsel for the petitioner submits that
application under Section 438 of Cr.P.C., which was
registered as M.Cr.C.No.3045/2014, has been allowed
by this Court on 28.04.2014.

It was directed that this order shall remain
operative for a period of sixty days and during this
period the applicant is free to move the regular bail
application before the concerned Court.

Name of father of the applicant was wrongly
typed. Hence, M.Cr.C.No.5033/2014 under Section
482 of Cr.P.C., has been filed and which was allowed
vide order dated 09.07.2014.

From perusal of the order dated 28.04.2014, it
appears that petitioner was granted anticipatory and
directed to apply for a regular bail but the petitioner
has not taken any step. However, the name of father
of the applicant was wrongly typed which was directed
M.Cr.C.No.6606/2014 (Ummaid Singh Vs. State of M.P.)

to be corrected vide order dated 09.07.2014.

The petitioner has applied for certified copy on
10.07.2014. On 11.07.2014 certified copy has been
obtained by the petitioner but this petition has been
filed on 24.07.2014. Therefore, petitioner has not
applied within a reasonable time, no ground is made
out for extension of time.

Accordingly, petition is hereby disposed of.

(D.K. Paliwal)
Judge
bj/-