Allahabad High Court High Court

Smt. Chandrawati Devi & Ors. vs State Of U.P. & Others on 22 January, 2010

Allahabad High Court
Smt. Chandrawati Devi & Ors. vs State Of U.P. & Others on 22 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 1665 of 2010

Petitioner :- Smt. Chandrawati Devi & Ors.
Respondent :- State Of U.P. & Others
Petitioner Counsel :- J.P. Gupta
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned A.G.A.
This application is filed by the applicants with a prayer that the charge sheet
of the case crime no. 158 of 2009, under Sections 498-A,302/34 I.P.C. and
section ¾ of D.P. Act P.S. Salempur district Deoria pending in the court of
Chief Judicial Magistrate may be quashed.

From the perusal of the record it appears that on the basis of the evidence
collected by the I.O. during investigation prima facie offence under the
aforesaid sections is made out, therefore, the prayer for quashing the charge
sheet 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 applicants move
the application for bail on the day of the appearance or surrender, the same
shall be considered and disposed of expeditiously by the courts below.
With the above direction the application is finally disposed of.
Order Date :- 22.1.2010
N.A.