Allahabad High Court High Court

Ram Babu And Others vs State Of U.P. And Another on 3 February, 2010

Allahabad High Court
Ram Babu And Others vs State Of U.P. And Another on 3 February, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 3113 of 2010

Petitioner :- Ram Babu And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- J.N. Singh,Arimardan Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard the learned counsel for the applicants and the learned A.G.A.
This application has been filed with a prayer to quash the proceedings of
complaint case no. 180 of 2007 under section 392 I.P.C. P.S. Eka district
Firozabad pending in the court of learned Additional Sessions
Judge/Special Judge(D.A.A.) Firozabad.

From the perusal of the impugned order it appears that learned Magistrate
has taken cognizance and summoned the applicants 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 irregularity in the impugned order therefore, the order prayer for
quashing the impugned order is refused.

However, considering the facts and circumstances of the case, it is
directed that applicant or applicants move or moves 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 expeditiously if possible on the same
day by the courts below
With the above direction the application is finally disposed of .
Order Date :- 3.2.2010
N.A.