Allahabad High Court High Court

Durga Prasad And Others vs State Of U.P. And Another on 3 February, 2010

Allahabad High Court
Durga Prasad And Others vs State Of U.P. And Another on 3 February, 2010
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