Court No. - 20 Case :- U/S 482/378/407 No. - 1506 of 2004 Petitioner :- Raju Respondent :- State Of U.P.& Another. Petitioner Counsel :- V.K.Shahi Respondent Counsel :- Govt.Advocate Hon'ble Imtiyaz Murtaza,J.
This petition has been filed for quashing of the
proceeding of case crime no.298 of 2002under Sections
363 and 366 I.P.C., P.S.Kakori, District Lucknow.
Heard learned counsel for the petitioner and learned
A.G.A..
It is submitted by learned counsel for the petitioner that
petitioner has already married with victim. Both are
living together as husband and wife. During the
pendency of investigation arrest of the petitioner was
stayed.
However, considering the facts and circumstances of
the case, it is directed that in case petitioner
surrenders and applies for bail within 30 days from
today before the Magistrate concerned he shall be
released by the Magistrate concerned on bail on his
executing a personal bond and on furnishing two
sureties each in the like amount and it will be open for
the petitioner to move the application for discharge on
the basis of compromise at the time of framing charge.
The petition is disposed of.
Order Date :- 2.4.2010
Asha