Allahabad High Court High Court

Naihani And Others vs State Of U.P. & Another on 8 July, 2010

Allahabad High Court
Naihani And Others vs State Of U.P. & Another on 8 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 22696 of 2010

Petitioner :- Naihani And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- S.K.Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants and the learned AGA.

Since the offence is disclosed, I am not inclined to interfere and quash the
proceeding in Case No. 2546/IX of 2008, Chandan Singh Vs. Naihani and
others, under Sections 323, 504, 506 I.P.C. & 3(1)X S.C. / S.T. Act, P.S.
Goverdhan, District Mathura.

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 :- 8.7.2010
Manoj