Allahabad High Court High Court

Anil And Others vs State Of U.P. on 23 July, 2010

Allahabad High Court
Anil And Others vs State Of U.P. on 23 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23633 of 2010

Petitioner :- Anil And Others
Respondent :- State Of U.P.
Petitioner Counsel :- Atul Kumar
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants and the learned A.G.A.
There is no reason to quash the proceedings of case crime no.1258 of 2010,
under Sections 452, 323, 504 and 506 IPC, P.S. New Mandi, District
Muzaffar Nagar.

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 :- 23.7.2010
pks