Allahabad High Court High Court

Rajmuni Yadav And Others vs State Of U.P. And Another on 2 February, 2010

Allahabad High Court
Rajmuni Yadav And Others vs State Of U.P. And Another on 2 February, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 2966 of 2010

Petitioner :- Rajmuni Yadav And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Durgesh Kr. Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned A.G.A.
This application has been filed with a prayer to quash the N.B.W. 
issued   against   the   applicants   in   criminal   case   No.   3992   of   2005 
under   sections   325,   323,   504   IPC   pending   in   the   court   learned 
A.C.J.M. Court No. 3, Allahabad.

From   the   perusal   of   the   record   it   appears   that   due   to   non 
appearance of the applicants the N.B.W. has been issued, there is 
no illegality in issuing the N.B.W., therefore, prayer for quashing the 
same is refused.

However,   considering   the   fact,   it   is   directed   that   applicants   shall 
appear before the court concern within 15 days from today till then 
the N.B.W. issued against the applicants shall be kept in abeyance. 
In case they apply for bail, the same shall be heard and disposed of 
expeditiously if possible on the same day by the courts below. 
With this direction, this application is finally disposed of.
Order Date :- 2.2.2010
RPD