Allahabad High Court High Court

Sri Ram And Others vs State Of U.P. And Another on 1 July, 2010

Allahabad High Court
Sri Ram And Others vs State Of U.P. And Another on 1 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 21952 of 2010

Petitioner :- Sri Ram And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- V. K. S. Somvanshi
Respondent Counsel :- Govt Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants and the learned A.G.A.
Since it is a case of injury caused by sharp edged weapon, I am not inclined to
interfere and quash the proceedings of complaint case no. 1790/2008, under
Sections 323, 324, 452, 504 I.P.C., P.S. Mangalpur, District Kanpur Dehat
pending before J.M.-II, Kanpur Dehat.

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 :- 1.7.2010
AKG/-