Allahabad High Court High Court

Manjeet And Others vs State Of U.P. & Another on 10 August, 2010

Allahabad High Court
Manjeet And Others vs State Of U.P. & Another on 10 August, 2010
Court No. - 53

Case :- APPLICATION U/S 482 No. - 25616 of 2010

Petitioner :- Manjeet And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- A.C.Srivastava,Azhar Hussain
Respondent Counsel :- Govt. Adovcate

Hon'ble Shri Kant Tripathi,J.

Heard the learned counsel for the applicants and the learned AGA for the
State and perused the record.

The applicants, Manjeet @ Vittu, Narendra Singh @ Titu and Rinku have
moved this application under section 482 Cr.P.C. for quashing the
proceedings of criminal case no. 1199 of 2010 (State Vs. Manjeet and others)
arising out of crime no. 564 of 2009 under sections 323, 325, 504 and 506
IPC, Police Station Jagdishpura, District Agra.
The learned counsel for the applicants submitted that the applicants intend to
move an application for discharge.

If the applicants move any application for discharge, the same shall be heard
and disposed of in accordance with law.

With the aforesaid observations, the petition under section 482 CrPC is
disposed of finally.

Order Date :- 10.8.2010
MTA