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