Citation : 2014 Latest Caselaw 8063 ALL
Judgement Date : 5 November, 2014
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 59 Case :- APPLICATION U/S 482 No. - 44164 of 2014 Applicant :- Imenooyal Maseeh Opposite Party :- State Of U.P. And Another Counsel for Applicant :- S.P. Srivastava,Ashish Srivastava Counsel for Opposite Party :- Govt. Advocate Hon'ble Rajan Roy,J.
This application has been filed under section 482 Cr.P.C. seeking disposal of the bail application of the applicant on the same day in Complaint Case No. 471 of 2013 (Shalu Vs. Imenooyal Maseeh and others) under section 498-A, 323 IPC and 3/4 Dowry Prohibition Act, Police station Cantt, district Bareilly.
Learned counsel for the applicant placed reliance on a judgment of this Court dated 3.7.2014 passed in application under section 482 Cr.P.C., No. 27679 of 2014 as also the order dated 5.9.2013 passed in application under section 482 Cr.P.C. No. 36783 of 2014. As subject matter in issue has already been considered by full bench of this court in the case of Amrawati and another Vs. State of UP reported in 2004 (57) ALR 290 and the pronouncement of the Supreme Court in the case of Lal Kamlendra Pratap Singh Vs. State of UP 2009(3) ADJ 322 and vide judgment dated 3.7.2014, in the above mentioned application under section 482 Cr.P.C. it has been observed that the law laid down by the Hon'ble Apex Court is binding upon all the courts, as such, no separate directions are required in the matter except that the court below shall consider the bail application of the applicant in the light of the aforesaid pronouncements.
With the aforesaid observations, the application is disposed of.
Order Date :- 5.11.2014
SKS
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!