Court No. - 54 Case :- APPLICATION U/S 482 No. - 567 of 2010 Petitioner :- Laxman Singh & 9 Ors. Respondent :- State Of U.P. & Anr. Petitioner Counsel :- Piyush Dubey 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 a prayer to quash the
chargesheet submitted in case crime No. 3 of 2009 under section
323, 506, 498A IPC, P.S. Jaitpur, District Agra.
From the perusal of the record it appears that on the basis of the
material collected by the I.O. prima facie offence is made out and
there is sufficient material to proceed further against the applicants.
Therefore, the prayer for quashing the chargesheet is refused.
However, considering the facts and circumstances of the case, it is
directed that applicants move 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 applicant moves the application for bail
on the day of the appearance or surrender, the same shall be
considered and disposed of on the same day by the courts below. Till
then the N.B.W. issued against the applicants shall be kept in
abeyance.
With this direction, this application is finally disposed of.
Order Date :- 11.1.2010
RPD