Allahabad High Court High Court

Ranveer And Others vs State Of U.P. And Another on 1 February, 2010

Allahabad High Court
Ranveer And Others vs State Of U.P. And Another on 1 February, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 1894 of 2010

Petitioner :- Ranveer And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Ramanuj Tripathi
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned A.G.A.
This application has been filed by the applicants with a prayer to quash the
summoning order dated 14.12.2009 passed by the Chief Judicial Magistrate,
Aligarh in Case No. 670 of 2009 whereby the learned magistrate has taken
cognizance and summoned the applicants to face the trial for the offence
punishable under sections 323,504,506,452 and 324 I.P.C.
From the perusal of the impugned order it appears that learned Magistrate has
taken cognizance and summoned the applicants after considering the
complaint and statements recorded under sections 200 and 202 Cr.P.C. which
discloses the offence against the applicants. There is no illegality or
irregularity in the impugned order therefore, the order prayer for quashing the
impugned order is refused.

However, considering the facts and circumstances of the case, it is directed
that applicant or applicants move or moves application for
appearance/surrender before the court concerned within 30 days from today
on which the court concerned shall fix the date of surrender/appearance, in the
meantime the court concerned shall seek the instructions from the prosecution
side. In case the applicant moves the application for bail on the day of the
appearance or surrender, the same shall be considered and disposed of
expeditiously on the same day by the courts below
With the above direction the application is finally disposed of .
Order Date :- 1.2.2010
N.A.