Court No. - 54 Case :- APPLICATION U/S 482 No. - 3240 of 2010 Petitioner :- Ved Prakash And Others Respondent :- State Of U.P. Petitioner Counsel :- Gajraj Singh Pal Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicants and learned A.G.A.
This application has been filed by the applicants with a prayer that the bail
application of the applicant in case crime no. 955 of 2009, under Sections
498-A, 323, 504, 506, IPC and 3/4 D.P. Act, Police Station Gunnor, District
Budaun may be disposed of in view of the Smt. Amarawati and and
another Vs. State of U.P. 2005 Cr.LJ 755
The full Bench of this Court has held in the aforementioned case:
1. Even if a cognizable offence is disclosed in the FIR or complaint the arrest
of the accused is not a must, rather the police officer should be guided by the
decision of the Supreme Curt in Joginder Kumar Vs. State of U.P. 1994
CR.L.J. 1981, before deciding whether to make an arrest or not.
2. The High Court should ordinarily not direct any Subordinate Court to
decide the bail application the same day, as that would be interfering with the
judicial discretion of the court hearing the bail application. However, as stated
above, when the bail application is under Section 437 CR.P.C. ordinarily the
Magistrate should himself decide the bail application the same, and if he
decides in a rare and exception case not to decide it on the same day, he must
record his reasons in writing. As regards the application under Section 439
Cr.P.C. it is in the discretion of the learned Sessions Judge, considering the
facts and circumstances whether to decide the bail application the same day or
not, and it is also in his discretion to grant interim bail the same day subject to
the final decision on the bail applciation later.
The same has been approved by the Hon’ble Apex Court in Lal Kamlendra
Pratap Singh Versus State of U.P.
With this direction, this application is finally disposed of.
Order Date :- 3.2.2010
ARS