Allahabad High Court High Court

Murari And Others vs State Of U.P. & Ors. on 11 August, 2010

Allahabad High Court
Murari And Others vs State Of U.P. & Ors. on 11 August, 2010
Court No. - 50

Case :- CRIMINAL MISC. WRIT PETITION No. - 14523 of 2010

Petitioner :- Murari And Others
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Kamlesh Singh
Respondent Counsel :- Govt. Advocate,Shailendra Kumar Singh

Hon'ble S.C. Agarwal,J.

Heard learned counsel for the petitioners and learned A.G.A. for
the State and learned counsel for O.P. No.2.

The writ petition has been filed against the order dated 28.7.2010
passed by Addl. Sessions Judge, Court No.13, Varanasi in criminal
revision no.5 of 2010 as well as order dated 3.9.2009 passed by
Judicial Magistrate-II, Varanasi in misc. application no.221 of
2008.

The petitioners have been summoned to face trial under sections
323, 379, 427, 447, 452, 504, 506 IPC.

It was contended by the learned counsel for the petitioners that the
whole family of the petitioners has been roped in by opposite party
no.2.

The summoning order has been passed on the basis of allegations
contained in the complaint and the statements of complainant and
witnesses recorded under sections 200 and 202 Cr.P.C.
respectively. Revision filed by the petitioners has been dismissed
by the Sessions Judge. I do not find any good ground to interfere
in the impugned order.

The writ petition is disposed of with the direction that if the
petitioners surrender before the Magistrate concerned within three
weeks from today and apply for bail, their application for bail be
disposed of on the same day by the courts below.

Order Date :- 11.8.2010
ss