Court No. - 27 Case :- APPLICATION U/S 482 No. - 33914 of 2009 Petitioner :- Nagina And Others Respondent :- State Of U.P. Petitioner Counsel :- Santosh Kumar Jaiswal Respondent Counsel :- Govt. Advocate Hon'ble Ashok Kumar Roopanwal,J.
This is an application u/s 482 Cr.P.C. for quashing the non-bailable warrants
issued by the court below against the applicants on 8.9.2009 and 20.10.2009
in Complaint Case No. 795 of 2001, Girdhari Vs. Nagina and others, pending
in the court of Additional Judicial Magistrate, Saidpur, District Ghazipur.
I have heard Mr. S. K. Jaiswal, learned counsel for the applicants, learned
AGA for the State and perused the record.
It has not been disputed before me that all the applicants received summons in
the case and that being the position there can be no propriety at all for non-
appearance in the case. No valid reason has been shown, by which it could be
said that the non-bailable warrants should not have been issued by the
concerned court.
Accordingly, this application has no merits and is hereby rejected.
Order Date :- 18.1.2010
Pcl