Allahabad High Court High Court

Abdul Aziz And Others vs State Of U.P. And Another on 2 April, 2010

Allahabad High Court
Abdul Aziz And Others vs State Of U.P. And Another on 2 April, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 9293 of 2010

Petitioner :- Abdul Aziz And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- T.I. Khan,S.S. Sazily
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.
This application has been filed with a prayer to quash the the order dated
09.02.2010 passed by the Judicial Magistrate, Ghazipur in Criminal Case No.
1959 of 2008, whereby the applicants have been summoned for the offence
punishable under sections 323, 504, 506, 147, 307 I.P.C.
From the perusal of the record, it appears that after considering the complaint,
statement recorded under Section 202 Cr.P.C. and 202 Cr.P.C., the learned
Magistrate concerned has taken cognizance to summon the applicants vide
order dated 09.02.2010, therefore, the prayer for quashing the same is refused.
However, in case the applicant appears before the court concerned within 20
days from today, N.B.W. issued against the applicant shall be kept in
abeyance.

In case the applicant applies for bail, the same shall be heard and disposed of
expeditiously, if possible, on the same day by the courts below.
With the above direction, this application is finally disposed of.
Order Date :- 2.4.2010
Sharad