Court No. - 54 Case :- APPLICATION U/S 482 No. - 21173 of 2010 Petitioner :- Ashthbhuja Tiwari Respondent :- State Of U.P. And Another Petitioner Counsel :- Dhirendra Pratap Singh Respondent Counsel :- Govt Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicant and learned AGA in opposition.
Since it is a case of gunshot injury, I am not inclined to interfere and quash
the proceedings of Complaint Case No.810 of 2006, Kunwar Singh Vs.
Ashthbhuja Tiwari, under Sections 147, 148, 149, 307, 323, 504,, 506 IPC,
P.S. Sahjanwa, District Gorakhpur, pending in the court of A.C.J.M., court
no.13, District Gorakhpur. Hence, this application is dismissed with the
direction to the courts below to consider the bail prayer of the applicant as
expeditiously as possible, if possible, on the same day in the aforesaid case
number for the aforesaid offences.
Order Date :- 3.8.2010
RK