Court No. - 54 Case :- APPLICATION U/S 482 No. - 24345 of 2010 Petitioner :- Devi Prasad And Others Respondent :- State Of U.P. & Another Petitioner Counsel :- Sriprakash Dwivedi,Suneel Kr. Mishra Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicants and the learned A.G.A.
Since prima facie offence for which applicants have been summoned is
disclosed, therefore, I am not inclined to interfere and quash the proceedings
of case no. 4/2010 (Jagdish Narayan Vs. Brahma Dev and others), under
Sections 147, 148, 452, 379, 392, 323, 504, 506, 427 I.P.C., P.S. Suriyawa,
District Sant Ravidas Nagar, Bhadohi pending before J.M.-I, Bhadohi.
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 :- 5.8.2010
AKG/-