Allahabad High Court High Court

Ashutosh Tripathi And Another vs State Of U.P. And Another on 29 June, 2010

Allahabad High Court
Ashutosh Tripathi And Another vs State Of U.P. And Another on 29 June, 2010
Court No. - 40

Case :- APPLICATION U/S 482 No. - 21834 of 2010

Petitioner :- Ashutosh Tripathi And Another
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Anil Kumar Shukla
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 Complaint Case No.330 of
2008, Guddi Devi Vs. Ashutosh Tripathi, under Sections 323, 504, 506, 452
IPC, pending in the court of judicial Magistrate, Hathras. Hence, this
application is dismissed with a direction that the bail prayer of the applicants
in the aforesaid case number be considered expeditiously, if possible on the
same day.

Order Date :- 29.6.2010
RK