Allahabad High Court High Court

Mahesh Kumar Soni @ Chini & Others vs State Of U.P. & Another on 15 July, 2010

Allahabad High Court
Mahesh Kumar Soni @ Chini & Others vs State Of U.P. & Another on 15 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23104 of 2010

Petitioner :- Mahesh Kumar Soni @ Chini & Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- R.K. Chauhan
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants, learned AGA and perused the
material on record.

Since prima facie offence is disclosed for the offence the applicants have been
summoned, therefore, I do not find any reason to quash the proceeding of
complaint case no. 3229 of 2009, Surjkali Vs. Mahesh Kumar Soni @ Chini
and others, under Sections 435, 504,427 I.P.C., P.S. Ghazipur, District
Fatehpur.

This application is dismissed with the direction to the courts below to
consider the bail prayer of the applicants, if possible on the same day in the
aforesaid case number for the aforesaid offences.
Order Date :- 15.7.2010
Manoj