Allahabad High Court
Devendra vs State Of U.P. & Another on 28 July, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 23903 of 2010 Petitioner :- Devendra Respondent :- State Of U.P. & Another Petitioner Counsel :- Ajay Sengar Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicants and the learned A.G.A. and perused
the material on record.
Since the prima facie offence is disclosed for which the applicant has been
summoned. I am not inclined to interfere and quash the proceedings of
Complaint Case No. 627 of 2009 (Krishna Pal Singh Vs. Devendra and
another), under Sections 323, 504, 506, 452 & 427 I.P.C., P.S. Redhar,
District-Jalaun.
This application is dismissed with a direction that the bail prayer of the
applicant in the aforesaid crime be considered expeditiously, if possible on
the same day.
Order Date :- 28.7.2010
Sharad