Allahabad High Court High Court

Tej Pal And Another vs State Of U.P. & Another on 26 July, 2010

Allahabad High Court
Tej Pal And Another vs State Of U.P. & Another on 26 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23851 of 2010

Petitioner :- Tej Pal And Another
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Jitendra Singh Lodhi
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants, learned A.G.A. and perused the
material on record.

Since prima facie offence for which the applicants have been summoned is
disclosed. I am not inclined to interfere and quash the prosecution of Case no.
764 of 2009, under sections 323, 504, 506 I.P.C., P.S. Rath, District
Hamirpur.

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 :- 26.7.2010
F.H.