Allahabad High Court High Court

Madan Lal And Others vs State Of U.P. & Another on 10 August, 2010

Allahabad High Court
Madan Lal And Others vs State Of U.P. & Another on 10 August, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 24516 of 2010

Petitioner :- Madan Lal And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- M.B.Mathur
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants and learned A.G.A.

I do not find any reason to quash the prosecution of Case crime no. 2374 of
2008, under sections 323, 324, 504, 506 I.P.C. and section 3(1)(X) SC/ST
Act, P.S. Civil Lines, District Rampur.

At the stage of charge applicants can always raise grievance that no offence
under SC/ST Act is made out or the Medical report does not commensurate
with the prosecution allegation.

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 :- 10.8.2010
F.H.