Allahabad High Court High Court

Dhani Ram And Others vs State Of U.P. & Others on 23 July, 2010

Allahabad High Court
Dhani Ram And Others vs State Of U.P. & Others on 23 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 22630 of 2010

Petitioner :- Dhani Ram And Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- M.P.Tiwari
Respondent Counsel :- Govt.Advocate,Shashi.Bhushan

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants and learned AGA.

I have questioned Sumitra, her father Jagannath and Dhani Ram, applicant no.

1. After hearing both the sides, I am not inclined to quash the prosecution of
Complaint Case No. 965 of 2010 (Case Crime No. 96 of 2010), under
Sections 363, 366, 504, 506 I.P.C., Police Station-Dumariyaganj, District-
Siddharth Nagar.

This Criminal Misc. Application is dismissed for the aforesaid reasons. I have
eschew the mentioning and the statement given by Dhani Ram before me
today as it may prejudice the case during trial.

Interim order dated 08.07.2010 stands vacated.

Order Date :- 23.7.2010
Sharad