Allahabad High Court
Ramai And Others vs State Of U.P. & Another on 14 July, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 23013 of 2010 Petitioner :- Ramai And Others Respondent :- State Of U.P. & Another Petitioner Counsel :- A.K.Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicants and the learned A.G.A.
Since the offence is disclosed, I am not inclined to interfere and quash the
proceedings of complaint case no. 89/2010, under Sections 323, 384, 452,
504, 506, 120-B I.P.C., P.S. Achhnera, District Agra pending before XIII-
A.C.J.M., Agra.
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 :- 14.7.2010
AKG/-