Allahabad High Court High Court

Manoj @ Kallu Kahar And Others vs State Of U.P. And Another on 18 June, 2010

Allahabad High Court
Manoj @ Kallu Kahar And Others vs State Of U.P. And Another on 18 June, 2010
Court No. - 5

Case :- APPLICATION U/S 482 No. - 21170 of 2010

Petitioner :- Manoj @ Kallu Kahar And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- S. P. S. Rathore,Nitin Kumar Singh
Respondent Counsel :- Govt Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned A.G.A.
This application has been filed with a prayer to quash the charge sheet dated
5.5.2010 in case Crime No. 3009A of 2010 under Sections 147,323, 504, 506,
325,452, 308 I.P.C. and 3(1) (X) S.C.& S.T. Act, P.S. Kotwali FArrukhabad,
District Farrukhabad pending in the Court of CJM, Farrukhabad.

From the perusal of the record, it appears that charge sheet submitted by the
I.O. prima facie, offence is made out . There is no illegality in the charge
sheet and in taking cognizance by learned court below. There is no illegality
in issuing the non-bailable warrant against the applicant and no good ground
for quashing the charge sheet. Therefore, the prayer for quashing the charge
sheets is refused.

However, considering the facts and circumstances of the case, it is directed
that applicants shall surrender or appear before the court concerned within 20
days from today then, the non-bailable warrant issued against the applicants
shall be kept in abeyance. In case the applicant moves the application for bail
on the day of the appearance or surrender, the same shall be considered and
disposed of expeditiously, if possible, same day by the courts below.

With this direction this application is finally disposed of.

Order Date :- 18.6.2010

Naresh