Allahabad High Court
Babaloo Gupta And Others vs State Of U.P. & Another on 2 July, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 22206 of 2010 Petitioner :- Babaloo Gupta And Others Respondent :- State Of U.P. & Another Petitioner Counsel :- K.K.Tripathi Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicants and the learned AGA.
For considering the prayer for quashing the Charge sheet, the relevant
material is the evidence collected during investigation which has not been
appended along with this application. Therefore, the prayer for quashing the
chargesheet is not maintainable.
This Criminal Misc. 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 :- 2.7.2010
Manoj