Allahabad High Court High Court

Babbu @ Sushil vs State Of U.P. & Another on 25 January, 2010

Allahabad High Court
Babbu @ Sushil vs State Of U.P. & Another on 25 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 1931 of 2010

Petitioner :- Babbu @ Sushil
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Sudhir Dixit
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard the learned counsel for the applicant and the learned A.G.A.
This application has been field with a prayer to quash the proceedings of
S.T. No. 780 of 2008 under sections 363,366,376 I.P.C. P.S. Quarsi
district Aligarh pending in the court of learned Additional Sessions
Judge, Court No.4, Aligarh.

From the perusal of the record it appears that in the present case the
applicant has been summoned by the trial court in exercise of the power
conferred under section 319 Cr.P.C. On 18.2.2009, P.W. 1 has disclosed
the name of the applicant making allegation that the applicant has also
committed rape with the prosecutrix.

Considering the same the trial court has summoned the applicant, there is
no illegality in the order dated 18.2.2009, therefore, the prayer for
quashing the same is refused.

However, considering the facts and circumstances of the case in case the
applicant appears before the court concerned within 20 days and applies
for bail, the same shall be heard ad disposed of expeditiously.
With this direction this application is finally disposed of.
Order Date :- 25.1.2010
N.A.