Allahabad High Court High Court

Ashok Dubey And Others vs State Of U.P. & Another on 22 July, 2010

Allahabad High Court
Ashok Dubey And Others vs State Of U.P. & Another on 22 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23562 of 2010

Petitioner :- Ashok Dubey And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Triveni Shankar,Ajay Shankar
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, I am not inclined to interfere and quash the
proceedings of complaint case no. 593/2010 (Vinod Kumar Yadav Vs. Ashok
Dubey and others), under Sections 452, 323, 504, 506 I.P.C., P.S. Anpara,
District Sonbhadra pending before A.C.J.M., Sonbhadra.
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 :- 22.7.2010
AKG/-