Allahabad High Court High Court

Smt. Radha Devi And Others vs State Of U.P. And Another on 3 August, 2010

Allahabad High Court
Smt. Radha Devi And Others vs State Of U.P. And Another on 3 August, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 25169 of 2009

Petitioner :- Smt. Radha Devi And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Brij Raj
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants and learned AGA.

It is admitted that the mediation has failed. Perusal of the record indicate
commission of offence for which the applicants have been summoned.

There is no reason to quash the proceeding of complaint case no. 675 of 2009,
under Section 12 Protection of Women from Domestic Violence Act, 2005
pending in the court of Judicial Magistrate-III, Varanasi.
This Criminal Misc. Application is dismissed with a direction that the bail
prayer of the applicants in the aforesaid crime be considered expeditiously, if
possible on the same day.

Interim order dated 12.11.2009 stands vacated.

Order Date :- 3.8.2010
Sharad