Allahabad High Court High Court

Chandar Pal Singh vs State Of U.P. And Others on 6 July, 2010

Allahabad High Court
Chandar Pal Singh vs State Of U.P. And Others on 6 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 4862 of 2010

Petitioner :- Chandar Pal Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- S.K. Dubey
Respondent Counsel :- Govt. Advocate,S.R.Verma

Hon'ble Vinod Prasad,J.

Mediation has already failed and the record indicates commission of offence
for which the applicant has been summoned. I, therefore, do not find any
reason to quash the proceeding of complaint case no. 951 of 2004, under
Section 138 N.I. Act, P.S. Hapur Nagar, District Ghaziabad.

This application is dismissed with the direction to the courts below to
consider the bail prayer of the applicants, if possible on the same day in the
aforesaid case number for the aforesaid offences.
Order Date :- 6.7.2010
Manoj