Allahabad High Court High Court

Atrup And Others vs State Of U.P. And Another on 27 January, 2010

Allahabad High Court
Atrup And Others vs State Of U.P. And Another on 27 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 2249 of 2010

Petitioner :- Atrup And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Sudhir Shandilya
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned A.G.A.
This application has been filed with a prayer to quash the order 
dated 9.11.2009 passed by C.J.M. Orai in complaint case No. 
2682 of 2009 by which the learned Magistrate has taken the 
cognizance and summoned the applicants to face the trial for 
the offence punishable under sections 427, 506, 279, 337 IPC 
and section 3(1)(X) SC/ST (P.A.) Act. 

From the perusal of the impugned order it appears that learned 
Magistrate   has   taken   the   cognizance   and   summoned   the 
applicant   after   considering   the   complaint   and   statements 
recorded under sections 200 and 202 Cr.P.C. which discloses 
the   offence   against   the   applicants.   There   is   no   illegality   or 
irregularities in  the impugned order, therefore, the  prayer for 
quashing the impugned order is refused. 

However, considering the facts and circumstances of the case, 
it is directed that applicants move application for appearance/ 
surrender before the court concerned within 30 days from today 
on   which   the   court   concerned   shall   fix   the   date   of 
surrender/appearance,  in   the   meantime   the   court   concerned 
shall seek the instructions from the prosecution side. In case 
the applicant moves the application for bail on the day of the 
appearance or  surrender, the same shall be considered and 
disposed of on the same day by the courts below.
With this direction, this application is finally disposed of.
Order Date :- 27.1.2010
RPD