Allahabad High Court High Court

Vijay Shankar Yadav vs State Of U.P. & Others on 22 July, 2010

Allahabad High Court
Vijay Shankar Yadav vs State Of U.P. & Others on 22 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23632 of 2010

Petitioner :- Vijay Shankar Yadav
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Raghavendra Dwivedi,A.K.Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicant, Sri. S.N. Shukla, learned counsel for
the respondent no. 2 and the learned A.G.A.
Since prima facie offence is disclosed for which the applicant has been
summoned, I am not inclined to interfere and quash the proceedings of
Complaint Case No. 2186 of 2008, under Sections 406, 504, 506 I.P.C., P.S.
Gyanpur, District-Sant Ravi Das Nagar.

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 :- 22.7.2010
Sharad