Allahabad High Court High Court

Mamu And Others vs State Of U.P. & Another on 2 July, 2010

Allahabad High Court
Mamu And Others vs State Of U.P. & Another on 2 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 22063 of 2010

Petitioner :- Mamu And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- B.K.Solanki
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants and the learned AGA.

It is contended that malicious complaint has been filed against the applicants
and implicating the real brother. Since the offence discloses I do not find any
reason to quash the proceedings of Complaint Case No. 3043 of 2009, Om
Prakash Vs. Mamu and others, under Sections 354, 452, 323, 504, 506 IPC,
P.S. Kairana, District Muzaffarnagar.

Accordingly, 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 :- 2.7.2010
Manoj