Court No. - 54 Case :- APPLICATION U/S 482 No. - 22979 of 2010 Petitioner :- Suresh And Others Respondent :- State Of U.P. & Another Petitioner Counsel :- R.C.Maurya,D.B.Yadav Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicants and the learned A.G.A.
There is no reason to quash the proceedings of complaint case no. 575/2006
(Sahab Singh Vs. Suresh and others), under Sections 323, 324, 452, 504, 506
I.P.C., P.S. Etamaddaula, District Agra pending before XII Additional Chief
Judicial Magistrate, Agra.
The applicants can always invoked the power of Magistrate under Section 210
Cr.P.C. to club the trial started on the basis of charge sheet as well as
complaint case, if they so desire.
With the aforesaid direction, this 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.
Order Date :- 14.7.2010
AKG/-