Allahabad High Court High Court

Madhav Verma And Others vs State Of U.P. & Another on 29 July, 2010

Allahabad High Court
Madhav Verma And Others vs State Of U.P. & Another on 29 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23965 of 2010

Petitioner :- Madhav Verma And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Santosh 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 no. 733/2010, under Sections 18, 19, 20, 22
of Domestic Violence and Women Protection Act, 2005 I.P.C., P.S.
Goverdhan, District Mathura pending before A.C.J.M., Court No. 2, Mathura.
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/-