Allahabad High Court High Court

Girish Kumar Yadav And Others vs State Of U.P. And Another on 2 February, 2010

Allahabad High Court
Girish Kumar Yadav And Others vs State Of U.P. And Another on 2 February, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 33655 of 2009

Petitioner :- Girish Kumar Yadav And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- R.S. Yadav,Devendra Mohan Singh
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 by the applicants with a prayer to quash
the charge sheet of the case crime no. 519 of 2009 under sections
323
,504 I.P.C., P.S. Nevdhiya, District Jaunpur pending in the court of
A.C.J.M. II, District Jaunpur.

From the perusal of the record it appears that on the basis of the
material collected by the I.O.during investigation, prima facie aforesaid
offences are constituted. There is no illegality in submission of the
charge sheet, therefore, the prayer for quashing the charge sheet is
refused.

However, considering the fact it is directed that in case applicants move
an application for appearance/surrender before the court concerned
within 30 days from today on which the court concerned shall fix the
date of surrender/appearance, in the meantime the court concerned shall
seek the instructions from the prosecution side. In case the applicants
move the application for bail on the day of the appearance or surrender,
the same shall be heard and disposed of on the same day by the courts
below.

Thereafter, in case the applicants move a discharge application at the
appropriate stage, the same shall be heard and disposed of by a reasoned
order in accordance with the provisions of law.
With the above direction the application is finally disposed of .
Order Date :- 2.2.2010
Su