Allahabad High Court High Court

Deshraj vs State Of U.P. And Another on 2 February, 2010

Allahabad High Court
Deshraj vs State Of U.P. And Another on 2 February, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 2872 of 2010

Petitioner :- Deshraj
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Ram N. Divedi,Mukul Tripathi
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.
This   application   has   been   filed   with   prayer   to   quash   the 
chargesheet  dated  21.4.2009  in   case   crime  No.  43   of   2009 
under   sections   323,   504,   308   I.P.C.,   P.S.   Surajpur,   District 
Gautambudh   Nagar   pending   in   the   court   learned   C.J.M. 
Gautambudh Nagar vide criminal case No.7760 of 2009. 
From the perusal of the record, it appears that on the basis of 
material collected by the I.O. the prima facie offence is made 
out. Therefore, there is no irregularities or illegality in filing the 
charge­sheet,   the   prayer   for   quashing   the   charge­sheet   is 
refused.

However, considering the facts and circumstances of the case, 
it is directed that applicant moves application for appearance/ 
surrender before the court concerned within 30 days from today 
on   which   the   court   concerned   shall   fix   the   date   of 
surrender/appearance,  in   the   meantime   the   court   concerned 
shall seek the instructions from the prosecution side. In case 
the applicant moves the application for bail on the day of the 
appearance or  surrender, the same shall be considered and 
disposed of expeditiously if possible on the same day by the 
courts below.

With this direction, this application is finally disposed of.
Order Date :- 2.2.2010
RPD