Allahabad High Court High Court

Dr. Girish Chandra Srivastava And … vs State Of U.P. & Another on 12 August, 2010

Allahabad High Court
Dr. Girish Chandra Srivastava And … vs State Of U.P. & Another on 12 August, 2010
Court No. - 43

Case :- APPLICATION U/S 482 No. - 25544 of 2010

Petitioner :- Dr. Girish Chandra Srivastava And Another
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Gulab Chandra
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned AGA.
This application has been filed with a prayer to quash the entire proceedings
initiated on the basis of charge-sheet dated 20.12.2006 in crime no. C-120 of
2006, under Sections 323, 325, 504, 506, 467, 468 IPC and 3(i) (X) of SC/ST
Act, P.S. Manda, District-Allahabad, pending in the court of Special C.J.M.
Allahabad as case no. 391 of 2007.

It is contended by learned counsel for the applicants that the applicant no.1 is
running a hospital. The allegations made against the applicants are false and
frivolous, but without doing proper investigation the charge-sheet has been
submitted.

In reply of the above contention it is submitted by learned AGA such plea be
taken by the applicants by way of filing discharge application.
It is directed the applicants move the discharge application before the court
concerned through counsel, in case such application is filed by the applicants
within 30 days from today, the same shall be heard and disposed of under the
provisions of law. Till the disposal of that application, no coercive steps shall
be taken against the applicants.

With this direction, this application is finally disposed of.
Order Date :- 12.8.2010
pks