Allahabad High Court High Court

Jai Veer And Others vs State Of U.P. & Others on 14 June, 2010

Allahabad High Court
Jai Veer And Others vs State Of U.P. & Others on 14 June, 2010
Court No. - 5

Case :- APPLICATION U/S 482 No. - 15316 of 2010

Petitioner :- Jai Veer And Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- H.L.Pandey
Respondent Counsel :- Govt.Advocate

Hon'ble Rajesh Dayal Khare,J.

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

The present Application under Section 482 Cr.P.C. has been filed
for quashing the order dated 23.04.2010 passed by the Additional
Sessions Judge/Fast Tract Court, II, Baghpat in Sessions Trial No.
139 of 2010 arising out of Case Crime No. 145-A of 2008 under
Sections 147, 148, 323, 504, 506, 308, 304 I.P.C., where by the
discharge application moved by the applicants was rejected.

After hearing the learned counsel for the parties and perusing the
order impugned, this Court is of the opinion that the learned
counsel for the applicants could not point out any illegality or
infirmity in the order impugned for calling upon any interference
in the matter by this Court under Section 482 of Cr.P.C.

The prayer for quashing the order dated 23.04.2010 is hereby
refused.

The present 482 Cr.P.C. application is finally disposed of with the
direction to the Additional Sessions Judge/Fast Tract Court, IInd,
Baghpat to consider and dispose of the Sessions Trial No. 139 of
2010, as expeditiously as possible, in accordance with law, after
hearing the concerned parties.

With the aforesaid directions, this application is finally disposed
of.

Order Date :- 14.6.2010
A. Verma