Court No. - 54 Case :- APPLICATION U/S 482 No. - 26759 of 2009 Petitioner :- Iqbal Singh And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- Vijay Shankar Shukla Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Sri Iqbal Singh, applicant no. 1 and Smt. Gurmeet Singh daughter of Sri
Kulwant Singh, opposite party no. 2 are present in the court.
On a query made by the Court, Smt. Gurmeet Singh stated that she wants to
live in the company of her husband Sri Iqbal Singh but applicant Iqbal Singh
is refused to keep his wife in his company.
This application has been filed with a prayer to quash the charge sheet of the
case crime no. 2296 of 2008 under Sections 498-A, 323, 506 I.P.C. and 3/4
D.P. Act, pending in the court of learned CJM, Bareilly, P.S. Kotwali,
District-Bareilly.
From the perusal of the record, it appears that on the basis of the material
collected by the I.O. prima facie aforesaid offences are constituted. There is
no illegality in the submission of the charge sheet, therefore, the aforesaid
prayer is refused. The interim order dated 15.10.2009 passed by the another
Bench of this Court is hereby vacated.
Accordingly, this application is dismissed.
Order Date :- 21.1.2010
prabhat