Allahabad High Court High Court

Sarvesh vs State Of U.P. And Another on 12 January, 2010

Allahabad High Court
Sarvesh vs State Of U.P. And Another on 12 January, 2010
Court No. - 54
Case :- APPLICATION U/S 482 No. - 743 of 2010
Petitioner :- Sarvesh
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Sushil Pandey
Respondent Counsel :- Govt.Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned AGA.
This application has been filed by the applicants with a prayer to quash the
charge-sheet in case crime No. 267 of 2008 under section 324,323,504 IPC
and section 3(1) 10 SC/St Act, P.S. Pooranpur, District Pilibhit.
From the perusal of the record it appears that charge sheet has been submitted
on the basis of the evidence collected by the I.O. during investigation prima
facie offence under the aforesaid sections is made out. Therefore, the prayer
for quashing the charge sheet is refused.

However, considering the facts and circumstances of the case in the present
case the applicants have been released on bail under section 324,323,504 IPC,
but subsequently in 3(1)10 SC/ST. It is directed that in case the applicants
move application for bail under section 306 before the court concerned within
30 days from today, the same shall be heard and disposed of expeditiously on
the same day by the courts below in accordance with law.
With this direction this application is finally disposed of.
Order Date :- 12.1.2010
Salim