Allahabad High Court High Court

Devi Dayal And Others vs State Of U.P. & Another on 26 July, 2010

Allahabad High Court
Devi Dayal And Others vs State Of U.P. & Another on 26 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23670 of 2010

Petitioner :- Devi Dayal And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Mithilesh Kumar Shukla,Avanish Kumar Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants, learned A.G.A. and have perused the
material on record.

Since prima faice offence is disclosed, I am not inclined to interfere and quash
the proceedings of complaint case no. 3854/2010 (Suresh Chandra Vs. Devi
Dayal and others), under Sections 420, 467, 468, 471, 120-B, 452, 504, 506
I.P.C., P.S. Shikohabad, District Firozabad pending before J.M., Firozabad.
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 :- 26.7.2010
AKG/-