Allahabad High Court High Court

Rajesh vs State Of U.P. & Another on 3 February, 2010

Allahabad High Court
Rajesh vs State Of U.P. & Another on 3 February, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 3314 of 2010

Petitioner :- Rajesh
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Sumit Goyal
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.
This application has been filed with a prayer to quash the proceedings of 
complaint  case  no.  247 of  2009  under section  394 IPC,  P.S.  Badgaon, 
District Saharanpur pending in the court learned Addl. Civil Judge (J.D.), 
Deoband, District Saharanpur.

From the perusal of the impugned order it appears that learned Magistrate 
has taken the cognizance and summoned the applicant after considering 
the   complaint   and   statements   recorded   under   sections   200   and   202 
Cr.P.C.   which   discloses   the   offence   against   the   applicant.   There   is   no 
illegality or irregularities in the proceedings of the above mentioned case, 
therefore, the prayer for quashing the same is refused.
However,   considering   the   facts   and   circumstances   of   the   case,   it   is 
directed that applicant moves application for appearance/ surrender before 
the   court   concerned   within   30   days   from   today   on   which   the   court 
concerned shall fix the date of surrender/appearance, in the meantime the 
court concerned shall seek the instructions from the prosecution side. In 
case   the   applicant   moves   the   application   for   bail   on   the   day   of   the 
appearance or surrender, the same shall be considered and disposed of 
on the same day by the courts below.

With this direction, this application is finally disposed of.
Order Date :- 3.2.2010
RPD