Allahabad High Court High Court

Deena Nath And Others vs State Of U.P. And Another on 10 May, 2010

Allahabad High Court
Deena Nath And Others vs State Of U.P. And Another on 10 May, 2010
Court No. - 43

Case :- APPLICATION U/S 482 No. - 12091 of 2010

Petitioner :- Deena Nath And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Shashwat Shukla,D.S. Tewari
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. 3261 of
2008 I.P.C. & 3 (1) (x) SC/ST Act, P.S. Jalalpur District Jaupur.
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 :- 10.5.2010
Gss