Allahabad High Court High Court

Devi Prasad And Others vs State Of U.P. And Another on 19 January, 2010

Allahabad High Court
Devi Prasad And Others vs State Of U.P. And Another on 19 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 1249 of 2010

Petitioner :- Devi Prasad And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Kamlesh Shukla
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
13.10.2009 passed by the learned Additional Sessions Judge/F.T.C. Court
No. 22, Allahabad in S.T. No. 650 of 2002 pending in the court of
learned Additional District Judge, Court No.22, Allahabad.
From the perusal of the record it appears that the trial court has
summoned the applicnts in exercise of the power conferred under section
Cr.P.C. after considering the statements of the witnesses, which disclose
the participation of the accused. There is no illegality in the order,
therefore, the prayer for quashing the same is refused.
However, it is directed that in case the applicants appear before the court
concerned within 30 days from today and apply for bail the same may be
heard and disposed of on the same day by the courts below.
With this direction this application is finally disposed of.
Order Date :- 19.1.2010
N.A.