Allahabad High Court High Court

Deepak Dua vs State Of U.P. & Another on 4 August, 2010

Allahabad High Court
Deepak Dua vs State Of U.P. & Another on 4 August, 2010
Court No. - 49

Case :- APPLICATION U/S 482 No. - 24986 of 2010

Petitioner :- Deepak Dua
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Rahul Verma,V.P.Srivastava
Respondent Counsel :- Govt.Advocate

Hon'ble Bala Krishna Narayana,J.

Sri P. K. Srivastava and Sri N. K. Srivastava have filed their memorandum of
appearance on behalf of opposite party no. 2. The same may be kept on
record.

Heard learned counsel for the applicant and learned A.G.A. for the state.

This application under Section 482 Cr.P.C. has been filed by the applicant
Deepak Dua with a prayer for quashing the charge sheet dated 12.07.2010
submitted in Case No. 2924 of 2010 arising out Case Crime No. 498 of 2010
under Sections 406, 504, 506 and 420 I.P.C. P.S. Sector 24 Noida District
Gautam Budh Nagar.

I have heard learned counsel for the applicant and have perused the record.
There is no justification for quashing the charge sheet dated 12.07.2010.
However, in case the applicant surrenders before the court below within a
period of one month from today the bail application of the applicant shall be
decided as expeditiously as possible without unnecessary delay and if possible
on the same day after giving opportunity to the prosecution in the aforesaid
crime number for the aforesaid offence in accordance with the law laid down
by the Apex Court in case of Lal Kamlendra Pratap Singh Vs. State of
U.P.& other reported in (2009) 4 Supreme Court Cases 437 and by the
Full Bench of this Court in Smt. Amrawati and another Vs. State of
reported in U.P. 2005 Cr.L.J. 755 .

Subject to the aforesaid direction the application stands finally disposed of.
Order Date :- 4.8.2010
YK