Allahabad High Court High Court

Yogendra Singh And Others vs State Of U.P. & Another on 19 July, 2010

Allahabad High Court
Yogendra Singh And Others vs State Of U.P. & Another on 19 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23198 of 2010

Petitioner :- Yogendra Singh And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Kumar Ashutosh Srivastava,Sudarshan Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants and the learned A.G.A.
Supplementary affidavit filed today is taken on record.
It is case of grivous hurt, prosecution of Case No. 1568 of 2010, under
Sections 323, 325, 504, 506, 452 I.P.C., P.S. Saiyadraja, District Chandauli
cannot be quashed.

Accordingly, this application is dismissed with a direction that the bail prayer
of the applicants in the aforesaid crime be considered on the same day by the
courts below.

Order Date :- 19.7.2010
Manoj