Allahabad High Court High Court

Ajay Kumar Singh vs State Of U.P. & Another on 3 August, 2010

Allahabad High Court
Ajay Kumar Singh vs State Of U.P. & Another on 3 August, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 24232 of 2010

Petitioner :- Ajay Kumar Singh
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Deepak Kaushik
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

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

I do not find any reason to interfere to quash the prosecution of Criminal case
no. 2229 of 2009, under sections 147, 323, 342, 452, 504, 506 I.P.C., P.S.
Bhopa, District Muzaffar Nagar.

This application is dismissed with a direction that the bail prayer of the
applicant in the aforesaid crime be considered expeditiously, if possible, on
the same day.

Order Date :- 3.8.2010
F.H.