Allahabad High Court High Court

Irfan vs State Of U.P. & Another on 12 January, 2010

Allahabad High Court
Irfan vs State Of U.P. & Another on 12 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 531 of 2010

Petitioner :- Irfan
Respondent :- State Of U.P. & Another

Petitioner Counsel :- M.R. Khan
Respondent Counsel :- Govt. Advocate
Hon’ble Ravindra Singh,J.Heard learned counsel for the applicant and
learned A.G.A.

This application has been filed with a prayer to quash the proceedings
of Sessions Trial No. 70 of 2007 under sections 147, 148, 149, 307,
504, 506 I.P.C., P.S.Madanpur, District Deoria, pending in the court of
FTC Court No. 5, Deoria.

It is contended by learned counsel for the applicant that the applicant is
serving at Saudi Arabia, he is not in a position to attend the proceedings
of the court and the employer is not relieving him to attend the
proceedings, in such circumstances, the proceedings may be quashed.
From the perusal of the record, it appears that the ground taken is not
good ground to quash the proceedings, even the applicant does not
attend the proceeding, the proceedings cannot be quashed, the prayer
for quashing the proceedings is refused.

However, in case the applicant appears before the court concerned
within a month from today and applies for bail the same shall be heard
and disposed of expeditiously in accordance with law.
With the above direction, this application is disposed of
Order Date :- 12.1.2010
Su