Allahabad High Court High Court

Birbal And Others vs State Of U.P. & Others on 26 July, 2010

Allahabad High Court
Birbal And Others vs State Of U.P. & Others on 26 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23822 of 2010

Petitioner :- Birbal And Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ram Raj Pandey
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 the applicants have been summoned is
disclosed. I am not inclined to interfere and quash the prosecution of
Complaint case no. 644 of 2009, under sections 147, 148, 323, 506, 452, 427,
392 I.P.C., P.S. Binauli, District Baghpat.

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 :- 26.7.2010
F.H.