Allahabad High Court
Pradeep Patel And Others vs State Of U.P. And Another on 28 January, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 2329 of 2010 Petitioner :- Pradeep Patel And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- P. C. Pandey 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 order dated
26.3.2008 passed Additional Sessions Judge/FTC No.1 Varanasi
whereby the charge under sections 323, 504, 506 I.P.C.and 3(1)
(10)SC/ST Act have been framed.
From the perusal of the record, it appears that the learned Trial Judge
has not committed any illegality in framing the charge for the aforesaid
offences, therefore the prayer for quashing the impugned order dated
26.3.2008 is refused.
Accordingly, this application is dismissed.
Order Date :- 28.1.2010
Su