Allahabad High Court High Court

Abida Begam And Another vs State Of U.P. And Another on 7 July, 2010

Allahabad High Court
Abida Begam And Another vs State Of U.P. And Another on 7 July, 2010
Court No. - 45

Case :- APPLICATION U/S 482 No. - 21296 of 2010

Petitioner :- Abida Begam And Another
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Anil Kumar Shukla
Respondent Counsel :- Govt Advocate

Hon'ble Ashok Kumar Roopanwal,J.

Heard Mr. Anil Kumar Shukla, learned counsel for the applicants and
learned AGA for the State.

In this case after investigation and due collection of evidence charge sheet
has been submitted by the police. Mr. Shukla has not been able to point out
that no evidence was collected so as to constitute the offences punishable
under Sections 498-A, 323, IPC.

In such view of the matter, the charge sheet being based on the proper
collection of evidence requires no quashing.

Accordingly, this petition has no merits and is dismissed.

However, it is expected that the court concerned shall decide the bail
application of the applicants as per the law laid down in Lal Kamlendra
Pratap Singh Vs. State of U.P. and others, 2009(2) Crimes 4 SC.
Order Date :- 7.7.2010
T. Sinha