Allahabad High Court High Court

Pappu And Others vs State Of U.P. & Another on 27 July, 2010

Allahabad High Court
Pappu And Others vs State Of U.P. & Another on 27 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 19156 of 2010

Petitioner :- Pappu And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- S.S.Yadav
Respondent Counsel :- 2010/ Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants and the learned A.G.A.

There is no reason to quash the proceedings of complaint case no. 2612/2009
(Mohd. Nasim Khan Vs. Pappu and others), under Sections 147, 325, 452,
506 I.P.C., P.S. Jhunsi, District Allahabad pending before J.M., Court No. 4,
Allahabad as the prima facie offence is made out.
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 :- 27.7.2010
AKG/-