Allahabad High Court High Court

Surendra Lal And Others vs State Of U.P. And Others on 14 July, 2010

Allahabad High Court
Surendra Lal And Others vs State Of U.P. And Others on 14 July, 2010
Court No. - 43

Case :- APPLICATION U/S 482 No. - 6088 of 1991

Petitioner :- Surendra Lal And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- S.K. Yadav
Respondent Counsel :- A.G.A.

Hon'ble Ravindra Singh,J.

Learned counsel for the applicants is not present.

This application has been filed with a prayer to quash the proceedings of
criminal case No. 1050 of 1990 under sections Mewa Ram Vs. Sunahari Lal
and others pending in the court of learned Vth A.C.J.M. Aligarh.

From the perusal of the record appears that in the present case O.P. no. 2 has
filed the complaint, the statement under section 200 and 202 Cr.P.C. has been
recorded. Thereafter learned Magistrtae concerned has taken the cognizance
and summoned the applicants to face the trial. The allegation made in the
complaint and statement recorded under section 200 and 202 Cr.P.C. prima
facie offence under sections 323, 504, 506 IPC is made out. There is no
illegality in the summoning order dated 9.2.1990 and there is no ground for
quashing the above mentioned proceedings, therefore the prayer for quashing
the same is refused.

The interim order dated 7.5.1991 is hereby vacated.

Accordingly this application is dismissed.

Let a certified copy of this order be sent to learned C.J.M. Aligarh within a
week for the compliance.

Order Date :- 14.7.2010
RPD