Court No. - 54 Case :- APPLICATION U/S 482 No. - 19156 of 2010 Petitioner :- Pappu And Others Respondent :- State Of U.P. & Another Petitioner Counsel :- S.S.Yadav Respondent Counsel :- 2010/ Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicants and the learned A.G.A.
There is no reason to quash the proceedings of complaint case no. 2612/2009
(Mohd. Nasim Khan Vs. Pappu and others), under Sections 147, 325, 452,
506 I.P.C., P.S. Jhunsi, District Allahabad pending before J.M., Court No. 4,
Allahabad as the prima facie offence is made out.
This application is dismissed with a direction that the bail prayer of the
applicants in the aforesaid crime be considered expeditiously, if possible on
the same day.
Order Date :- 27.7.2010
AKG/-