Allahabad High Court High Court

Dhan Pal And Others vs State Of U.P. & Others on 21 July, 2010

Allahabad High Court
Dhan Pal And Others vs State Of U.P. & Others on 21 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23474 of 2010

Petitioner :- Dhan Pal And Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Raj Kumar
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants and learned AGA.

Both contesting sides have got different versions regarding the incident. There
is no reason to quash the proceedings of Complaint Case No.356 of 2009,
Harkesh Singh Vs. Dhan Pal and others, under Sections 323, 452, 392, 504,
506 IPC, P.S. Hafijpur, District Ghaziabad. Hence, this application is
dismissed with the direction to the courts below to consider the bail prayer of
the applicants as expeditiously as possible, if possible, on the same day in the
aforesaid case number for the aforesaid offences.

Order Date :- 21.7.2010
RK