Allahabad High Court High Court

Raju Rajput vs State Of U.P.And Another on 5 August, 2010

Allahabad High Court
Raju Rajput vs State Of U.P.And Another on 5 August, 2010
Court No. - 43

Case :- APPLICATION U/S 482 No. - 24762 of 2010

Petitioner :- Raju Rajput
Respondent :- State Of U.P.And Another
Petitioner Counsel :- Rajiv Sawhney
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 by the applicants with a prayer to quash
the charge sheet dated 29.6.2009 in case crime no. 78 of 2009 under
sections 363, 366 I.P.C. And 3(1) (X) of SC/ST Act, Police Station
Bela, District Auraiya.

From the perusal of the record it appears that the charge sheet has been
submitted against the applicant, the material collected by the I.O.,prima
facie, disclosing the commission of the aforesaid offences. There is no
illegality in submission of the charge sheet because the kidnapped girl
has not been recovered, therefore, the prayer for quashing the charge
sheet is refused.

However, it is directed that in case applicant appears before the court
concerned within 30 days from today and applies for bail, the same
shall be heard and disposed of expeditiously by the courts below.
It is further directed that Superintendent of Police, Auraiya shall
consider the issue as to why charge sheet has not been submitted against
the co-accused Madan Yadav.

With the above directions this application is finally disposed of .
Order Date :- 5.8.2010
Su