Allahabad High Court
Mahendra & Others vs State Of U.P. & Others on 19 July, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 23215 of 2010 Petitioner :- Mahendra & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- S.M. Yadav Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard leaned counsel for the applicants, learned AGA and perused the
material on record.
Since prima facie offence is disclosed for which applicants have been
summoned, I am not inclined to interfere and quash the prosecution of
Complaint No. 2379 of 2009, under Sections 494, 109 I.P.C., Police Station
Gaura Badshahpur, District Jaunpur.
Accordingly, this application is dismissed with a direction that the bail prayer
of the applicants in the aforesaid crime be considered on the same day by the
courts below.
Order Date :- 19.7.2010
Manoj