Court No. - 54 Case :- APPLICATION U/S 482 No. - 23972 of 2010 Petitioner :- Lal Singh And Others Respondent :- State Of U.P. & Another Petitioner Counsel :- Ravesh Kumar Singh Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicants, learned A.G.A. and have perused the
material on record.
Since prima facie office is disclosed, I am not inclined to interfere and quash
the proceedings of complaint case (S.S.T.) no. 25/2010 (Smt. Nekasa Devi
Vs. Lal Singh and others), under Sections 395/397 I.P.C., P.S. Piluwa, District
Etah pending before Special Judge (D.E.A.)/Additional District and Sessions
Judge, Court No. 5, Etah.
This application is dismissed with a direction that the bail prayer of the
applicants in the aforesaid crime be considered expeditiously, if possible on
the same day.
Order Date :- 29.7.2010
AKG/-