Allahabad High Court High Court

Madan Singh And Others vs State Of U.P. And Others on 2 February, 2010

Allahabad High Court
Madan Singh And Others vs State Of U.P. And Others on 2 February, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 3012 of 2010

Petitioner :- Madan Singh And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Kamesh Kumar Arya
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned A.G.A.
This application is filed by the applicants with a prayer that the charge
sheet of the case crime no. 614 of 2009, under Sections 323. 326, 504,
506 I.P.C., P.S. Thakurdwara, District Moradabad pending in the court
of Judicial Magistrate I, Thakurdwara, District Moradabad may be
quashed.

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 facts and circumstances of the case, it is
directed that in case the 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 applicants move
the application for bail on the day of the appearance or surrender, the
same shall be heard and disposed of expeditiously if possible on the
same day by the courts below.

With the above direction the application is finally disposed of.
Order Date :- 2.2.2010
Su