Court No. - 54 Case :- APPLICATION U/S 482 No. - 3277 of 2010 Petitioner :- Durga Prasad And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- Manoj Kumar Chandel Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicants and learned A.G.A.
This application has been filed with prayer to quash the chargesheet
in case crime No. 1752of 2009 under sections 143, 353, 504, 506
IPC, P.S. Saiyad Raja, District Chandauli pending in the court
learned C.J.M. Chandauli vide criminal case No. 275 of 2009.
It is contended by learned counsel for the applicants that in the
present case the Syfan has been broken with the permission of the
District Magistrate, in the same issued the FIR has been lodged but
without doing the fair investigation the chargesheet has been
submitted.
In reply of the above contention, it is submitted by learned A.G.A. that
such plea may be taken by the applicants by way of moving the
discharge application before the court concerned.
Considering the same, it is directed that in case the applicants move
discharged application before the court concerned within 30 days
from today through their counsel, the same shall be heard and
disposed of under the provisions of law. Till the disposal of that
application, the applicants shall not be arrested.
With this direction, this application is finally disposed of.
Order Date :- 3.2.2010
RPD