Allahabad High Court High Court

Chunka And Others vs State Of U.P. And Another on 21 January, 2010

Allahabad High Court
Chunka And Others vs State Of U.P. And Another on 21 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 28166 of 2009

Petitioner :- Chunka And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Sharad Kr. Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

In this case applicant no. 1 and opposite party no. 2 along with Jaishri were
directed to appear before this Court vide order dated 3.11.2009.

In pursuance of the above mentioned order opposite party no. 2 Shiv Nandan
and Smt. Jaishri are present in the Court. The applicant no. 1 is not present in
the Court even his counsel is not present in the Court.

This application has been filed by the applicants with a prayer to quash the
proceedings of the complaint case no. 733 of 2009 under Section 498-A, 323,
504, I.P.C. and Section 3/4 D.P. Act, P.S. Lalauli, District-Fatehpur, pending
in the court of learned Judicial Magistrate, Fatehpur.

From a perusal of the record, it appears that learned Magistrate has taken
cognizance and summoned the applicants after considering the complaint and
statements recorded under sections 200 and 202 Cr.P.C. which discloses the
offence against the applicants. There is no illegality or irregularity in the
impugned order, therefore, the prayer for quashing the impugned order is
refused. The interim order dated 3.11.2009 is hereby vacated.

Accordingly, the application is dismissed.

Order Date :- 21.1.2010
prabhat